High Court Patna High Court - Orders

Rahul Mishra @ Rahul vs The State Of Bihar on 8 July, 2008

Patna High Court – Orders
Rahul Mishra @ Rahul vs The State Of Bihar on 8 July, 2008
            IN THE HIGH COURT OF JUDICATURE AT PATNA
                       Cr.Misc. No.20821 of 2008
                      RAHUL MISHRA @ RAHUL
                                Versus
                        THE STATE OF BIHAR
                               -----------

3 08.07.2008 Heard learned counsel for the petitioner and the State.

The petitioner is informant of the case in which his father

Vidyanand Mishra, a retired IAS Officer, was found dead in his house.

The informant/petitioner has suspected that his father was strangulated

to death in his house.

Submission is that there is no iota of evidence connecting

the petitioner with the murder of his father. Undoubtedly the petitioner

had strained relationship with his father/deceased but except that

nothing has been found against him.

Learned counsel for the State has pointed out that during

investigation the deceased was medically examined and the report

suggests that no strangulation was found upon him. He admits that

except some distant suspicion nothing has been found against the

petitioner.

Considering the facts and circumstances of the case, the

petitioner Rahul Mishra @ Rahul is ordered to 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, Patna in connection with Budha Colony P.S. Case No.

88/2008.

      Kundan/-                                               (Shyam Kishore Sharma, J.)