IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.36895 of 2010
MD. MUNTASIR, SON OF MD. SALIM, RESIDENT OF
VILLAGE- ISWARWA, P.S. JOKIHAT (MAHALGAON), DISTT-
ARARIA. .
Versus
THE STATE OF BIHAR .
-----------
02. 01.10.2010 Heard learned counsel for the petitioner and the State.
Earlier attempt of the petitioner for grant of bail in the event
of arrest was permitted to be withdrawn under orders dated 24.4.2009,
Annexure-1. The present application has been filed on the ground that
during investigation police did not find the case to be true for the
offence under Sections-376, 302 of the Penal Code and charge sheet
has been submitted only under Sections- 306, 201, 228 and 34 of the
Penal Code. It is also submitted that during investigation there is no
allegation against the petitioner that he administered poison to the
deceased.
Let petitioner surrender in the court below within four
weeks from the date of receipt of this order and apply for regular bail
which should be considered in the light of the material collected in the
case diary. For such purpose the case diary should be called one week
in advance of the date of surrender of the petitioner in the court below.
Let this order be communicated to the court of Chief
Judicial Magistrate, Araria in connection with Jokihat (Mahalgaon)
P.S. Case No. 110 of 2008 through fax by the office of this Court.
(V.N. Sinha, J.)
Ibrar/
-2-