High Court Patna High Court - Orders

Shyam Sundar Rai vs The State Of Bihar on 2 August, 2011

Patna High Court – Orders
Shyam Sundar Rai vs The State Of Bihar on 2 August, 2011
                            IN THE HIGH COURT OF JUDICATURE AT PATNA
                                    Criminal Miscellanious No.1115 of 2011
                   Shyam Sundar Rai, Son of Late Harihar Rai, Resident of Village-Bhaga,
                   Police Station - Bounsi, District-Banka.
                                                                             .....Petitioner.
                                                       Versus
                   The State of Bihar                                        .....Opposite Party.
                   For the Petitioner              : Mr. Ajay Mukharjee, Advocate.
                   For the State                   : APP.
                                          ----------------------------------

03/ 02.08.2011 Heard learned Counsel for the

petitioner and learned Counsel for the State.

The petitioner is one of the six

named accused of the case which has been

registered under Sections 302, 201/34 of the

Indian Penal Code.

The informant has alleged that she

was having enmity with the petitioner. The

petitioner proposed the informant and her

husband for giving their photographs for

preparation of the identity card. In the

night, she stayed in the house of her

husband’s niece. It has further been alleged

that the informant’s husband was tied in a

pole and he was beaten to death by Shyam

Sundar Rai (the petitioner), Badri Rai,

Laxman Rai, Jagdish Rai, Ram Ishwar Rai and

Mahadeo Rai.

Submission is that the dead body

was recovered from a pond and the petitioner
2

was implicated on account of previous enmity.

The informant had no occasion to go with the

petitioner when both were on inimical terms.

                        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   1st    Additional Sessions               Judge/court

concerned, Banka in connection with Sessions

Trial No. 1005 of 2010 arising out of Bounsi

P.S. Case No. 76 of 2010.

(Shyam Kishore Sharma, J.)
kksinha/-