IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.20988 of 2010
PRAMOD BHUINYAN
Versus
THE STATE OF BIHAR
-----------
3 27.09.2010. Heard learned counsel for the parties.
Petitioner has been made accused in a case lodged for
offence under sections 376,511 and 302 of the I.P.C.
The informant states that his sister went to the filed to
attend the call of nature. In the meantime, when he heard her cry, he
rushed towards bush and found the petitioner running away from the
place of occurrence. He saw the neck of his sister cut by sharp
cutting weapon. Informant alleges that petitioner tried to rape her
but on protest he killed his sister.
The petitioner submits that though the offence is said to
be committed in field but there is no eye witness of the occurrence.
Petitioner is in custody since 14.3.2008. Furthermore, no weapon
was recovered from him or from near the place of occurrence. Even
no blood was found near the PO.
In view of the facts and circumstances of the case, let
the petitioner as above be released on bail on furnishing bail bond of
Rs. 5000/- (five thousand) with two sureties of the like amount each
to the satisfaction of the Additional Sessions Judge-cum-F.T.C.No.
I, Gaya in Sessions Trial No. 62 of 2010/251 of 2008.
Petitioner would not be absent physically for more than
two consecutive dates at a stretch till four witnesses are examined
in trial, failing which his bail bond would be cancelled and he would
be taken into custody.
Shashi. ( Samarendra Pratap Singh, J.)