IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.44010 of 2010
NAGO KEWAT
Versus
THE STATE OF BIHAR
02/ 19.01.2011
Heard learned counsel for the petitioner as well as learned
P.P. for the State.
Petitioner seeks his bail in connection with Belchi P.S. Case
no.16/2010 registered under sections 302 and 201/34 of the IPC.
Although the petitioner is named in the first information
report but only suspicion has been raised against him and it is stated
that prior to the alleged occurrence some altercations had taken place
between wife of the deceased and one Balgovind Kewat on account of
plucking of some vegetables from the field of the aforesaid Balgovind
Kewat.
Although the learned Sessions Judge has referred other
circumstantial evidence to connect the petitioner in the alleged crime
but considering the totality of the above stated circumstantial evidence
as well as facts and circumstances of the case, petitioner Nago Kewat
is directed to be released on bail in connection with Belchi P.S. Case
no. 16/2010 on furnishing bail bond of Rs 10,000/- with two sureties
of the like amount each to the satisfaction of the Addl. Chief Judicial
Magistrate, Barh.
shahid (Hemant Kumar Srivastava,J)
-2-