IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.558 of 2011
BRIJRAJ CHOUBEY, son of Marahu Choubey
Versus
THE STATE OF BIHAR
-----------
2 09.02.2011 Heard learned counsel for the petitioner as well as
learned P.P. for the State assisted by learned counsel for the
informant.
Petitioner is not named in the F.I.R., but from perusal
of impugned order of learned Sessions Judge it appears that during
the course of investigation the wife of the deceased disclosed that
petitioner had taken loan of Rs.35,000/- from the deceased, and
the deceased was demanding aforesaid loan amount from the
petitioner, and furthermore, one Sanjay Pandey claimed to have
seen the actual killing of the deceased and admittedly, the
statement of aforesaid Sanjay Pandey was recorded after one and
half month of the alleged occurrence, therefore, considering the
facts and circumstances as well as submissions of the parties
petitioner, namely, BRIJRAJ CHOUBEY is directed to be released
on bail on furnishing bail bonds of Rs.10,000/-(ten thousand) with
two sureties of the like amount each, to the satisfaction of Chief
Judicial Magistrtate, Sasaram in connection with Chutiya P.S.
Case No.15 of 2010.
PN ( Hemant Kumar Srivastava, J.)