High Court Patna High Court - Orders

Rajo Mandal vs The State Of Bihar on 22 September, 2011

Patna High Court – Orders
Rajo Mandal vs The State Of Bihar on 22 September, 2011
                    IN THE HIGH COURT OF JUDICATURE AT PATNA
                        Criminal Miscellaneous No.18192 of 2011
                                       Rajo Mandal
                                           Versus
                                    The State Of Bihar
                              ----------------------------------

04. 22.09.2011 Heard learned counsel for the petitioner as

well as learned Additional Public Prosecutor for the

State.

Learned counsel for the petitioner is

permitted to make necessary correction in the prayer

portion of his petition during the course of the day.

Petitioner being husband of the deceased

is languishing in jail custody since 09.02.2011 in a

case registered under Sections 302, 201/34 of the

I.P.C.

Learned counsel for the petitioner submits

that in course of investigation informant filed a

petition before the court below mentioning this fact

that present case had been lodged under some

misconception and the similar statement has been

made by the informant in course of his cross-

examination in Sessions Trial No. 127 of 2011.

Considering this aspect of the matter that

the case has been registered under Section 302 of

the I.P.C. and no specific overt act has been

attributed against the petitioner and further more,
2

the informant of this case has already been

examined in course of trial, let the above named

petitioner be released on bail on furnishing bail

bonds of Rs.10,000 (Ten thousand) each with two

sureties of the like amount each to the satisfaction

of Additional Sessions Judge, F.T.V.-V, Supaul in

connection with S.Tr. No. 127 of 2011, arising out of

Chhatapur P.S. Case No. 14 of 2011.

(Hemant Kumar Srivastava, J.)
P.K.