High Court Patna High Court - Orders

Rajaram Kushawaha vs The State Of Bihar on 11 March, 2011

Patna High Court – Orders
Rajaram Kushawaha vs The State Of Bihar on 11 March, 2011
                    IN THE HIGH COURT OF JUDICATURE AT PATNA
                                  Cr.Misc. No.2942 of 2011
                                  RAJARAM KUSHAWAHA
                                                Versus
                                    THE STATE OF BIHAR
                                          -------

02/ 11.03.2011 Heard learned counsel for the petitioner as well as learned

P.P. for the State.

Although the petitioner is named in the first information

report but as per prosecution case itself, the deceased was assaulted by

mob while he was caught by the villagers setting fire into the straw

kept near the house of petitioner.

Considering the aforesaid facts and circumstances as well as

submissions of the parties, let petitioner Rajaram Kushawaha be

released on bail on furnishing bail bond of Rs 10,000/- with two

sureties of the like amount each to the satisfaction of the Addl. Chief

Judicial Magistrate, Bagaha, West Champaran in Valmikinagar P.S.

Case no. 25 of 2010.

      shahid                                               (Hemant Kumar Srivastava,J)