High Court Patna High Court - Orders

Md.Mumtaz @ Md.Mustaf &Amp; Ors vs State Of Bihar on 16 March, 2011

Patna High Court – Orders
Md.Mumtaz @ Md.Mustaf &Amp; Ors vs State Of Bihar on 16 March, 2011
               IN THE HIGH COURT OF JUDICATURE AT PATNA
                       Cr.Misc. No.42157 of 2010
           MD.MUMTAZ @ MD.MUSTAF, MD. KHURSID & MD. SAMSER
                                 Versus
                             STATE OF BIHAR
                              -----------

02. 16.03.2011. Heard.

The allegation is that after knocking

the deceased down on the ground the accused

persons assaulted him with fist and slaps as

also by their legs. However, there was no

external injury reported by the doctor

holding postmortem examination. The definite

opinion was that it was on account of

throttling which caused the fracture of

trachea of the deceased that the man died. As

just pointed out none of the three

petitioners is said to have pressed the neck

of the deceased.

In the above view of the matter, let

the above named three petitioners be released

from custody on furnishing bond of

Rs.10,000/-(ten thousand)each with two

sureties of the like amount each to the

satisfaction of Chief Judicial Magistrate,

Purnea in Rupauli (Mohanpur) P.S.Case No.66

of 2010.

B.Kr.                                      ( Dharnidhar Jha,J.)