IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr. Misc. No.36315 of 2011
Ramsewak Mandal son of late Shiv Bhajan Mandal, resident of village- Tatriaya,
P.S.-Sherghati, District- Gaya ...Petitioner
Versus
The State Of Bihar ...OP
-----------
2/ 14.11.2011 Heard learned counsel for the petitioner as well as
learned Additional Public Prosecutor for State.
The petitioner is in jail custody since 25.02.2011 in a
case registered under section 302/34 of the Indian Penal Code.
The petitioner is not named in the First Information
Report, but in course of investigation, co-accused Ganouri Mandal,
disclosed this fact that the deceased had illicit relationship with the
Bhabhu of this petitioner and it was the petitioner, who committed
the murder of the deceased. Subsequently, the petitioner was
arrested and he too confessed his guilt. Apart from the aforesaid
material, there is nothing against the petitioner.
Considering the aforesaid facts and circumstances as
well as the submissions of the parties, let the petitioner, above
named, 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 Sub-Divisional Judicial Magistrate, Sherghati,
Gaya, in connection with Sherghati P.S. Case No.50 of 2011.
JA/- (Hemant Kumar Srivastava, J.)