High Court Patna High Court - Orders

Nepali Sahni vs The State Of Bihar on 13 October, 2011

Patna High Court – Orders
Nepali Sahni vs The State Of Bihar on 13 October, 2011
                   IN THE HIGH COURT OF JUDICATURE AT PATNA
                       Criminal Miscellaneous No.34337 of 2011
                                      Nepali Sahni
                                          Versus
                                  The State Of Bihar
                             ----------------------------------

02. 13.10.2011 Petitioner is languishing in custody since

25.06.2011 in a case registered under Sections 302,

201/34 of the I.P.C.

It is alleged that petitioner along with others

assaulted the deceased when on hearing the alarm the

informant went to save when the accused persons took

the victim with them. On the next day the dead body of

the victim was found hanging in the tree.

It is submitted that the victim was a

criminal and has committed rape with the sister of one

of the accused and considering the same other accused

persons have been granted bail vide order contained in

Annexures-2 and 3. It appears from the impugned

order that the only injury has been found on the neck

during postmortem which contradicts the accusation of

assault made by the informant.

Considering the aforesaid facts, let the

petitioner Nepali Sahni, 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 Chief Judicial Magistrate, Muzaffarpur in connection
with Motipur P.S. Case No. 116 of 2010.

(Dinesh Kumar Singh, J)
Shageer