IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.8843 of 2011
RAMJI RAJBANSHI
Versus
THE STATE OF BIHAR
-----------
03/ 22.04.2011 Heard learned counsel for the petitioner as well as learned
Addl. P.P. for the State.
Although the petitioner is named in the first information
report but only a suspicion has been raised against him on the ground
that petitioner had purchased land from the deceased and on 19.6.2010
the deceased had gone to the house of the petitioner, but his dead body
was recovered on 20.6.2010 from well.
Admittedly, none of the person has seen the actual killing of
the deceased and it appears from perusal of the first information report
itself that it was the petitioner who had informed the informant about
the death of the deceased.
Taking into consideration the above stated facts and
circumstances, let the petitioner, Ramji Rajbanshi, be released on bail
on furnishing bail bonds of Rs 10,000/- with two sureties of the like
amount each to the satisfaction of the Chief Judicial Magistrate,
Nalanda at Biharshrif in Rajgir P.S. Case no. 170/2010.
shahid (Hemant Kumar Srivastava,J)