IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.39572 of 2010
RAM CHANDRA DAS
Versus
STATE OF BIHAR
------------
02/ 20.12.2010 Heard learned counsel for the petitioner as well as learned
P.P. for the State.
It appears from perusal of the impugned order of the learned
Addl. Sessions Judge FTC No. II, Banka that almost all the
prosecution witnesses have already been examined and the case is
pending for want of FSL report.
Admittedly, the petitioner is in jail custody since 2.2.2009
and there is only allegation against him that he provided some herbal
medicine to informant’s mother.
Considering the aforesaid acts and circumstances as well as
submissions of the parties, the petitioner, Ram Chandra Das, is
directed to 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. Sessions Judge FTC II, Banka in Sessions Trial no.552/2009
arising out of Chandan(Anandpur) P.S. Case no.87 of 2008.
shahid (Hemant Kumar Srivastava,J))