High Court Patna High Court - Orders

Mantu Chandrabanshi @ Paritosh vs The State Of Bihar on 3 November, 2011

Patna High Court – Orders
Mantu Chandrabanshi @ Paritosh vs The State Of Bihar on 3 November, 2011
                        IN THE HIGH COURT OF JUDICATURE AT PATNA
                              Criminal Miscellaneous No.25564 of 2011
                                  Mantu Chandrabanshi @ Paritosh
                                               Versus
                                        The State Of Bihar
                                               -----------

04/ 03.11.2011 Heard learned counsel for the petitioner as well as learned

Addl. Public Prosecutor for the State.

Petitioner is in jail custody since 19.5.2011 in a case

registered under section 302/34 of the IPC.

Although the informant and some witnesses have stated that

they had seen the petitioner and some other accused persons taking the

deceased towards Boksy ghat and subsequently, dead body of the

deceased was recovered and admittedly, none has seen the actual

killing of the deceased.

Accordingly, the petitioner, Mantu Chandrabanshi @

Paritosh, is directed to 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 Addl. Chief Judicial Magistrate, Patnacity in

Khajekala P.S. Case no. 49/2011.

      shahid                                       (Hemant Kumar Srivastava,J)



                                                    s