High Court Patna High Court - Orders

Sri Ram Mahto vs State Of Bihar on 15 July, 2008

Patna High Court – Orders
Sri Ram Mahto vs State Of Bihar on 15 July, 2008
                        IN THE HIGH COURT OF JUDICATURE AT PATNA
                                Cr.Misc. No.24567 of 2008
                                      SRI RAM MAHTO
                                         Versus
                                     STATE OF BIHAR
                                       -----------

2/ 15.07.2008 Heard learned Counsel for the petitioner and learned

Counsel appearing on behalf of the State.

A dead body was found hanging. The dead body was

identified to be of Hari Prasad. The First Information Report was

registered against unknown.

Submission is that there is no eye witness of the occurrence.

The petitioner has nothing to do with the murder. The petitioner has no

criminal antecedent. The petitioner works as a cook in the house of Ram

Babu Sonar.

Considering the facts and circumstances of the case, the

petitioner Sri Ram Mahto is ordered 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 Sri A.K. Singh, Judicial Magistrate, Ist

Class, Muzaffarpur (West) in Trial No. 2206 of 2008 arising out of

Saraiya P.S. Case No. 221/1999.

kksinha/                                                              (Shyam Kishore Sharma, J.)