High Court Patna High Court - Orders

Nathuni Rai vs State Of Bihar on 14 September, 2011

Patna High Court – Orders
Nathuni Rai vs State Of Bihar on 14 September, 2011
                   IN THE HIGH COURT OF JUDICATURE AT PATNA
                        Criminal Miscellaneous No.34821 of 2010
                                        Nathuni Rai
                                           Versus
                                     State Of Bihar
                              ----------------------------------

6 14.9.2011 Learned counsel for the petitioner is

permitted to make correction in prayer portion

of this application.

Petitioner is alleged for killing

informant’s husband by setting his hut on fire

in which he was sleeping.

Submission is that there is no eye

witness of the occurrence. Act of the

Investigating Officer though appears to save

petitioner that sole witness named by informant

namely Munna is not examined in the case even

then there is no material to directly involve

this petitioner.

Thus, having regard to the facts and

circumstances of the case as well as submission

of the parties, the above named petitioner is

directed to be released on bail on furnishing

bail bond of Rs. 10,000/- (ten thousand) with

two sureties of the like amount each to the

satisfaction of Additional Sessions Judge,

Benipur in Kusheshar (K.Asthan) P.S. Case No.

144/2010.

AI                                                    ( Mandhata Singh, J.)