High Court Patna High Court - Orders

Saraju Singh vs State Of Bihar on 1 August, 2011

Patna High Court – Orders
Saraju Singh vs State Of Bihar on 1 August, 2011
                  IN THE HIGH COURT OF JUDICATURE AT PATNA
                       Criminal Miscellaneous No.39192 of 2010
                                      Saraju Singh
                                          Versus
                                    State Of Bihar
                             ----------------------------------

4 1.8.2011 Heard learned counsel for the parties.

Informant’s mother-in-law was shot dead

after robbing their jewellery by one of the

three miscreants. One of them was with a he-

goat which is said sold at 1.00 PM in favour of

Basik Quraishi. Doubt is cast on the point that

torch was flashed by miscreant and a claim is

made on behalf of informant to identify all the

miscreants even then petitioner was not put on

T.I.parade and remained in custody since

11.5.2010.

Thus, having regard to the facts and

circumstances of the case as well as submission

of the parties, the above named petitioner is

directed to 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 Chief Judicial Magistrate,

Buxar in Brahmpur (Krishna Brahm) P.S. Case No.

86 of 2010.

AI                                                ( Mandhata Singh, J.)