IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.32143 of 2010
MOTI PODDAR
Versus
THE STATE OF BIHAR
-----------
2. 01.09.2010. Heard learned counsel for the petitioner
and the State.
The petitioner is languishing in custody
in a case registered under Sections 342,
323,307/34 of the I.P.C. and Section ¾ of the
Prohibition of Witch (Daain) Practices Act,
1991.
It is alleged against the petitioner and
another that they had feeling that one Chhotu
Kumar died due to art of witchcraft practiced by
the informant as a result of which the informant
was being assaulted.
It is submitted by the learned counsel
for the petitioner that the accused Raj Kumar
Chaudhary alias Kumar and Bhoja Chaudhary have
been granted bail vide Cr. Misc. No. 14799 of
2010 and statement to that effect has been made
in paragraph no. 10 of the petition.
Considering the aforesaid facts, let the
petitioner above named be released on bail on
furnishing bail bond of Rs. 10,000/-(Ten
Thousand) with two sureties of the like amount
2
each to the satisfaction of the learned C.J.M.,
Saharsa in connection with Simri Bakhtiarpur
P.S. Case No. 260 of 2009.
U.K. (Dinesh Kumar Singh,J.)