IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.11241 of 2011
SANT KUMAR PANDIT
Versus
THE STATE OF BIHAR
-----------
2 20.04.2011 Heard learned counsel for the petitioner as well as
learned counsel for the state.
Admittedly, the petitioner is son of the deceased and
none of the person has seen the actual killing of the deceased.
It appears from perusal of the impugned order of
learned Addl. Sessions Judge-II, Banka that only suspicion has
been raised by some co-villagers against the petitioner.
Considering the aforesaid facts and circumstances as
well as submission of the parties, let the petitioner, namely,
Sant Kumar Pandit be released on bail on furnishing bail bond
of Rs 10,000/- (ten thousand) with two sureties of the like
amount each in connection with Sessions Trial No. 06 of 2011
arising out of Belhar P.S. Case No. 194 of 2008 to the
satisfaction of Addl. Sessions Judge-II, Banka.
AKV/- (Hemant Kumar Srivastava,J.)