IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.12301 of 2008
RAGHUNATH PANDEY
Versus
STATE OF BIHAR
-----------
3. 15.07.08. Heard learned counsels for the petitioner and
the State.
The petitioner is apprehending his arrest in
connection with Majhaulia P.S. Case No. 99/2007
registered under Sections 304(B), 201 and 34 of the
Indian penal Code.
It is submitted on behalf of the petitioner
that the petitioner has been falsely implicated in this
case mainly on suspicion. There is no basic allegation
against him.
Learned counsel for the petitioner further
submits that on perusal of the case diary it would
appear that during investigation, police did not find
any material which would be attributed against him.
Considering the above submissions and on
perusal of the F.I.R. and other materials brought on the
record, it is directed that in the event of arrest or
surrender within a period of four weeks from today, the
petitioner namely; Raghunath pandey, shall be released
on bail on furnishing bail bond of Rs. 10,000/-(Ten
thousand) with two sureties of the like amount each to
the satisfaction of the Chief Judicial Magistrate,
bettiah, West Champaran, in connection with Majhaulia
P.S. Case No. 99 of 2007, subject to the conditions as
laid down under Sub Section 2 of Section 438 of Code of
Criminal Procedure
M. Pal. (Shailesh Kumar Sinha,J.)