IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.28066 of 2010
PAWAN KUMAR SAH
Versus
STATE OF BIHAR
----------
03/ 02.12.2010 Heard learned counsel for the petitioner as well as learned
P.P. for the State.
Petitioner is accused in connection with Manigachhi P.S.
Case no.48/2010 registered under sections 302, 201 of the IPC.
Petitioner is not named in the FIR and during the course of
investigation when dead body was identified, family members of the
deceased stated that deceased left his house in the company of this
petitioner on the alleged date of occurrence. The statement of the wife
of deceased was recorded in which she stated a different story and she
stated that deceased left his house alone for going to Patna and not in
the company of petitioner. Admittedly, the entire case hinges upon
circumstantial evidence and it appears that chain of circumstance is
missing in this case.
Accordingly, petitioner (Pawan Kumar Sah) is directed to
be released on bail in connection with Manigachhi P.S. Case no. 48 of
2010 on furnishing bail bond of Rs 10,000-/ with two sureties of the
like amount each to the satisfaction of the Chief Judicial Magistrate,
Darbhanga at Lahariasarai.
shahid (Hemant Kumar Srivastava,J)