IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.23994 of 2010
RAMANAND YADAV S/o Late Gohal Yadav.
Versus
THE STATE OF BIHAR .
-----------
03/ 01.09.2010 Heard learned counsel for the petitioner and learned counsel
appearing for the State.
Admittedly, the petitioner is not named in the FIR and
his name surfaced in this case during the course of investigation.
From perusal of the case diary as well as impugned order, it
reveals that the police could not succeed to trace out as to whether any
person had died in the alleged occurrence but in spite of that charge
sheet has been submitted under section 302 IPC. It further transpires
that the learned Sessions Judge has rejected the petition of the
petitioner mainly on the ground that he is absconding since 13 years.
Considering the aforesaid facts and submissions, I direct the
petitioner to be released on bail in connection with Chautham (Mansi)
P.S. Case no. 73 of 1996 on furnishing bail bond of Rs 10,000-/ with
two sureties of the like amount each to the satisfaction of the Chief
Judicial Magistrate, Khagaria subject to the condition that one of the
sureties must be close relative of the petitioner and holder of landed
property.
shahid (Hemant Kumar Srivastava,J))