High Court Patna High Court - Orders

Mithilesh Rajbanshi And Ors. vs The State Of Bihar on 26 March, 2011

Patna High Court – Orders
Mithilesh Rajbanshi And Ors. vs The State Of Bihar on 26 March, 2011
                    IN THE HIGH COURT OF JUDICATURE AT PATNA
                                   Cr.Misc. No.3934 of 2011
                            MITHILESH RAJBANSHI AND ORS.
                                               Versus
                                    THE STATE OF BIHAR
                                             -----------

04/ 26.03.2011 Heard learned counsel for the petitioners as well as learned

Addl. P.P. for the State.

Petitioners seek their bail in connection with Fatehpur P.S.

Case no. 91/2010 registered under sections 147, 148, 149, 302 and

201 of the IPC.

Petitioners are named in the first information report but

admittedly, no specific overt-act has been attributed against them. It is

an admitted position that the dead boy of the deceased was recovered

from a well.

The contention of the learned counsel for the petitioners is

that one Balki Devi who happens to be sister-in-law of the petitioner

no.2 had lodged Fatehpur P.S. Case no. 107/2008 against the

informant of this case and some other persons and the informant has

brought the instant case in retaliation to the above stated case. It is

also pointed out by him that co-accused Moti Rajbanshi and Birju

Rajbanshi have already been exonerated from this case by the police

official.

Considering this aspect of the matter that none has seen the

actual killing of the deceased, let petitioners, Mithilesh Rajbanshi,

Suresh Rajbanshi and Ram Swaroop Rajbanshi, be released on bail on

furnishing bail bonds of Rs 10,000/- each with two sureties of the like

amount each to the satisfaction of the Chief Judicial Magistrate, Gaya,

in Fatehpur P.S. Case no. 91 of 2010.

      shahid                                                (Hemant Kumar Srivastava,J)