High Court Patna High Court - Orders

Binod Mehta @ Marandi Jee @ Sudhir … vs The State Of Bihar on 26 April, 2011

Patna High Court – Orders
Binod Mehta @ Marandi Jee @ Sudhir … vs The State Of Bihar on 26 April, 2011
                    IN THE HIGH COURT OF JUDICATURE AT PATNA
                                 Cr.Misc. No.11792 of 2011
                     BINOD MEHTA @ MARANDI JEE @ SUDHIR JEE
                                              Versus
                                    THE STATE OF BIHAR
                                            -----------

02/ 26.04.2011 Heard learned counsel for the petitioner as well as learned

Addl. P.P. for the State.

Taking into consideration that neither any witness nor

informant has stated this fact that the petitioner was seen on the place

of the occurrence rather some witnesses have stated to this extent only

that the alleged occurrence took place at the direction of the petitioner,

let the petitioner Binod Mehta @ Marandi jee @ Sudhir Jee be

released on bail on furnishing bail bonds of Rs 10,000/- with two

sureties of the like amount each to the satisfaction of the Sub

divisional Judicial Magistrate, Sherghati, Gaya in connection with

Barachatti P.S. Case no. 112 of 2006.

      shahid                                                 (Hemant Kumar Srivastava,J)