IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.1227 of 2011
PRADIPTANTI AND ANR.
Versus
THE STATE OF BIHAR
2 22.02.2011
Heard learned counsel for the petitioners as well as learned
P.P. for the state.
The petitioners seek their bail in connection with Rajoun
P.S. Case No. 95 of 2010 registered under section 302/34 of the Indian
Penal Code.
It would appear from perusal of the fardbeyan of the
informant that on 22.6.2010 one dead body of unknown person was
recovered and the informant came to know that in previous night
aforesaid unknown person was mercilessly beaten by petitioners and
several other villagers when the aforesaid unknown person was caught
by the petitioners and other villagers in suspicious condition and on
account of the aforesaid assault aforesaid person died then and there.
The contention of learned counsel for the petitioners is that
no specific overt-act has been attributed against these petitioners and
as a matter of fact, the aforesaid unknown person was beaten by
several villagers when the aforesaid person was found in suspicious
condition and therefore, no responsibility can be fixed alone against
these petitioners.
In view of the aforesaid submissions as well as facts and
circumstances of the case, the petitioners, namely, Pradip Tanti and
Fusan Tanti are directed to be released on bail on furnishing bail bond
of Rs 10,000/- (ten thousand) with two sureties of the like amount
-2-
each in connection with Rajoun P.S. Case No. 95 of 2010
corresponding to Sessions Case No. 1233 of 2010 to the satisfaction of
2nd Additional Sessions Judge, Banka.
Shahid (Hemant Kumar Srivastava,J.)