IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.6046 of 2011
1. DULARI DEVI, W/O-JAY SINGH MAHTO
2. RAJA RAM MAHTO, S/O-LATE SIPAHI MAHTO
3. CHANDAR MAHTO, S/O-LATE SIPAHI MAHTO
Versus
THE STATE OF BIHAR
-----------
03 21.06.2011 Heard learned counsel for the petitioners as well as learned
Additional Public Prosecutor for the State assisted by learned counsel
for the informant.
Although, petitioners are named in the First Information
Report but admittedly, none of the person has seen the actual killing of
the deceased and the entire prosecution case hinges upon circumstantial
evidence.
Learned counsel appearing for the informant opposed the
bail petition on the ground that the petitioners are giving threatening to
the witnesses of the prosecution but there is nothing on the record to
substantiate the aforesaid submission.
Accordingly, above named petitioners are directed to be
released on bail on furnishing bail bonds of Rs. 10,000/- (Ten
Thousand) each with two sureties of the like amount each to the
satisfaction of Additional Sessions Judge, Fast Track Court-III, Purnea
in connection with Sessions Trial No. 1435 of 2010 arising out of
Tikapatti P.S. Case No. 53 of 2010.
Shahzad ( Hemant Kumar Srivastava, J.)