IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.36411 of 2011
Poojan Yadav, Son of late Baliram Yadav, resident of village-Gangapur, P.S.-
Chandauti, District-Gaya. ...........Petitioner.
Versus
The State of Bihar ...........Opp. Party.
-----------
2 04.11.2011 Heard learned counsel for the petitioner and learned counsel
appearing on behalf of the State.
The petitioner seeks bail in connection with a case registered
for the offence under Sections 302/34 of the Indian Penal Code.
It is alleged that on 6.4.2011 in the night at about 9:00 p.m.
the husband of the informant Fulmanti Devi was killed by unknown
criminals near the house of Nathun Yadav. The informant did not cast
any doubt upon any one in the F.I.R. and the case was registered
against unknown.
It is submitted that the petitioner has been remanded to jail
in this case merely on suspicion. He is not involved in any other case.
The only material collected in course of investigation is that the
petitioner was last seen with the deceased. There is no other cogent
material against the petitioner.
Considering the facts and circumstances of the case, the
petitioner is directed to be released on bail on furnishing bail bonds of
Rs. 10,000/- (Ten Thousand only) with two sureties of the like amount
each to the satisfaction of the learned Chief Judicial Magistrate, Gaya
in connection with Chandauti (Chakand) P.S. Case No. 74 of 2011.
Sanjeet/ (Ashwani Kumar Singh, J.)