High Court Patna High Court - Orders

Parbesh Mistri And Ors. vs The State Of Bihar on 3 March, 2011

Patna High Court – Orders
Parbesh Mistri And Ors. vs The State Of Bihar on 3 March, 2011
                   IN THE HIGH COURT OF JUDICATURE AT PATNA
                                Cr.Misc. No.2861 of 2011
                              PARBESH MISTRI AND ORS.
                                            Versus
                                 THE STATE OF BIHAR
                                          -----------

2. 03.03.2011. Heard learned counsels for the

petitioners and the State.

The petitioners are apprehending

their arrest in a case registered under

Section 302/34 of the I.P.C.

It is alleged that all the F.I.R.

named accused persons assaulted the victim

and administered poison.

The post mortem report neither

reflect any external injury nor any

resisting injury which somehow creates doubt

about the prosecution version as recorded in

the F.I.R.

Considering the aforesaid facts, let

the petitioners, Parbesh Mistri, Naresh

Mistri and Bipin Mistri be released on bail

in the event of arrest or surrender before

the learned court below within a period of

twelve weeks from today in connection with

Roh P.S. Case No. 59 of 2010 on furnishing

bail bond of Rs. 10,000/-(Ten Thousand)each

with two sureties of the like amount each to

the satisfaction of the learned C.J.M.
2

Nawada, subject to the conditions as laid

down under Section 438(2) of the Code of

Criminal Procedure.

U. K. ( Dinesh Kumar Singh, J)