IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.25194 of 2010
RAMPRAVESH BAITHA @ SATISH JEE, SON OF YADUNANDAN BAITHA, RESIDENT
OF VILLAGE-KORIYA, POLICE STATION-MADHUBAN, DISTRICT-EAST CHAMPARAN.
.....Petitioner.
Versus
THE STATE OF BIHAR .....Opposite Party.
For the Petitioner : Mr. Rajendra Prasad Sah, Advocate
For the State : APP.
-----------
06/ 17.03.2011 Heard learned Counsel for the
petitioner and learned Counsel appearing on
behalf of the State.
The case was registered against
unknown under Section 364A of the Indian
Penal Code on 30.03.2005. After death of the
victim Section 302, 120B/34 of the Indian
Penal Code was added vide order dated
05.04.2005.
Learned Counsel for the petitioner
has submitted that the petitioner is not
named in the First Information Report and
nothing has been recovered from his
possession. He has not been put on test
identification parade. In course of
investigation, his name has come on the
basis of confession of co-accused. Other
accused persons Abdul Rahi, Bharat Sahani,
Suraj Sahani, Babu Lal Sahani, Chandeshwar
Sah, Wakil Sahani, Anju @ Annu and
2
Gaurishankar Jha have been admitted to bail
by different orders of this Court.
Considering the facts and
circumstances of the case, let the 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 the
learned Chief Judicial Magistrate, East
Champaran, Motihari/court concerned in
connection with Chakia P.S. Case No. 54 of
2005.
(Shyam Kishore Sharma, J.)
kksinha/-