IN THE HIGH COURT OF JUDICATURE AT PATNA
Criminal Miscellaneous No.20005 of 2011
Suresh Rajwar @ Dinker Jee
Versus
The State Of Bihar
----------------------------------
3 09-09-2011 Heard learned counsel for the petitioner as well
as learned Additional Public Prosecutor for the state.
Petitioner is named in the first information
report and according to prosecution case, on the alleged
date of occurrence, 40-50 extremists came at the house of
the deceased and one extremist opened fire causing
death of the deceased. The informant claimed to have
identified the petitioner in the aforesaid occurrence but the
informant has nowhere stated in his fardbeyan that it was
the petitioner who opened fire causing death of the
deceased. In course of investigation, almost all the
witnesses have stated same type of statement as stated
by the informant.
Although the petitioner carries criminal
antecedent of more than 12 cases, but he is in jail custody
since 11.06.2010 and uptill now, not a single witness has
been examined in this case as informed by learned
counsel for the petitioner.
Taking into consideration the aforesaid facts
and circumstances as well as submission of the parties, let
the petitioner, namely, Suresh Rajwar @ Dinker Jee be
released on bail on furnishing bail bonds of Rs 10,000/-
2
(ten thousand) with two sureties of the like amount each in
connection with Sessions Trial No. 396 of 2010 arising out
of Amjhore P.S. Case No. 80 of 2007 to the satisfaction of
Additional Sessions Judge-VI, Rohtas at Sasaram.
AKV/- ( Hemant Kumar Srivastava,J.)