IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr. Misc. No.9394 of 2011
Deepak Sada, Son of Late Matar Sada, R/o-Vill.-Sulindabad, P.S.-Suligabad,
District-Saharsa. -Petitioner.
VERSUS
The State of Bihar -Opposite Party.
-----------
02 26.03.2011 The petitioner is in custody since 08.09.2010 in relation
to Saharsa Sadar P.S. Case No.224 of 2009 instituted inter alia under
Section 302/149 of the Indian Penal Code.
From the F.I.R. it is clear that a mob of over 200 people
had attacked and killed the deceased. It is also alleged that it was at
the instigation of the petitioner.
Learned counsel for the petitioner states that because of
criminal activities of the deceased it is the entire village which had
taken up arms against him and petitioner has been wrongly singled as
the instigator.
Be that as it may, let the petitioner above-named be
released on bail on furnishing a bail bond of Rs.10,000/- (Rupees Ten
Thousand) with two sureties of like amount each to the satisfaction of
the Chief Judicial Magistrate, Saharsa in connection with Saharsa
Sadar P.S. Case No.224 of 2009.
Trivedi/ (Navaniti Prasad Singh, J.)