IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.3721 of 2011
RAM CHANDRA MANDAL .
Versus
THE STATE OF BIHAR .
-----------
2 3.2.2011 The petitioner is in custody in relation to Bhargama
P.S.Case no. 81 of 2010 instituted under Section 364/34 IPC.
In the FIR it is alleged that one Pramod Mandal after
taking money from his father , who is the informant, went with
two of his friends i.e the petitioner and Rajeev Mandal and did
not return. He was traceless. It was apprehended that the son of
the informant may be murdered.
On behalf of petitioner, it is submitted that the entire
prosecution story is false. FIR itself has been lodged after eleven
days of alleged dis-appearance of the said Pramod Mandal. It is
alleged that, in fact, Pramod Mandal had married a girl against
the wishes of the family and after marriage has left the State.
The girl has also left. The petitioner being friend of Pramod
Mandal , is being dragged in the present case.
Be that as it may, let above named petitioner 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 learned C.J.M., Araria in Bhargama P.S.Case no.
81 of 2010.
Singh ( Navaniti Prasad Singh, J.)