High Court Patna High Court - Orders

Md. Madhu vs The State Of Bihar on 22 September, 2011

Patna High Court – Orders
Md. Madhu vs The State Of Bihar on 22 September, 2011
                   IN THE HIGH COURT OF JUDICATURE AT PATNA
                       Criminal Miscellaneous No.18894 of 2011
                                       Md. Madhu
                                          Versus
                                   The State Of Bihar
                             ----------------------------------

03. 22.09.2011 Heard learned counsel for the petitioner as

well as learned Additional Public Prosecutor for the

State.

Petitioner is in jail custody since 7.4.2011 in

a case registered under Sections 302/34 of the I.P.C.

Learned counsel for the petitioner submits

that none has seen the actual killing of the deceased

and the petitioner has been dragged in this case only

on the ground that when, in course of search,

informant enquired from the petitioner about the

deceased, he did not give any satisfactory answer

rather tried to turn the attention of the informant

towards another fact.

Considering the aforesaid facts and

circumstances as well as submissions of the parties,

let the above named petitioner 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 Magistrate, Katihar in

connection with Falka P.S. Case No. 06 of 2011.

(Hemant Kumar Srivastava, J.)
P.K.