High Court Patna High Court - Orders

Jagat Sada vs The State Of Bihar on 1 March, 2011

Patna High Court – Orders
Jagat Sada vs The State Of Bihar on 1 March, 2011
                  IN THE HIGH COURT OF JUDICATURE AT PATNA
                               Cr.Misc. No.4826 of 2011
          JAGAT SADA, SON OF SIREKHAN SADA, RESIDENT OF VILLAGE
          AHIAPUR P.S. BACHHWARA, DISTRICT- BEGUSARAI.
                                                        ......PETITIONER.
                                           Versus
                THE STATE OF BIHAR.                  ......OPPOSITE PARTY.
                                         -----------

2. 01.03.2011 Heard learned counsel for the petitioner

and learned counsel for the State.

The petitioner is in custody since

20.11.2010 in relation to Bachhwara P.S. Case No. 150

of 2008 instituted under Sections 364/34 of the Indian

Penal Code and charge sheet has been submitted under

Section 302,201/34 of the Indian Penal Code.

The informant alleges that the petitioner

along with other persons had come to her house and

taken away her grand son Shiv Shankar Poddar, for

questioning with regard to cut of Bamboo. Her grand

son did not return. Accordingly, after two days the First

Information Report was lodged. More than a week after

institution of the case, the dead body of the grand-son

of the informant was found from the river by the side of

the house of the Mukhiya. Post mortem report suggests

the death caused by strangulation. Petitioner states that
2

the death was caused more than nine to ten days, after

petitioner is alleged to have taken away the deceased

along with others. Apart from this, there is no other

material. It is further pointed out that co-accused Ram

Balak Sada, Sajjan Sada and Nishibi Sada@ Darba

Bala Kutumb have already been granted bail by this

Court vide order dated 13.1.2010 in Cr. Misc. No. 130

of 2010 and order dated 11.12.2010 in Cr. Misc. No.

2918 of 2010.

Be that as it may , let the petitioner,

namely, Jagat Sada is directed to be released on bail on

furnishing bail bond of Rs. 10,000/- ( ten thousand)

with two sureties of the like amount each to the

satisfaction of Chief Judicial Magistrate, Begusarai in

connection with Bachhwara P.S. Case No. 150 of 2008.

Devendra/ ( Navaniti Prasad Singh, J.)