High Court Patna High Court - Orders

Sushil Rajbhar vs The State Of Bihar on 9 September, 2011

Patna High Court – Orders
Sushil Rajbhar vs The State Of Bihar on 9 September, 2011
                        IN THE HIGH COURT OF JUDICATURE AT PATNA
                              Criminal Miscellaneous No.13997 of 2011
                                           Sushil Rajbhar
                                               Versus
                                        The State Of Bihar
                                               -----

04/ 09.09.2011 Heard learned counsel for the petitioner as well as learned

Addl. Public Prosecutor for the State.

Although the petitioner is named in the first information

report but admittedly, none has seen the actual killing of the deceased.

The learned Sessions Judge has referred paras 15 and 16 of

the case diary but from perusal of the aforesaid paras of the case diary,

it would appear that the aforesaid witnesses have not seen the actual

killing of the deceased rather they come under the category of hearsay

witnesses.

Accordingly, the petitioner, Sushil Rajbhar, is directed to be

released on bail on furnishing bail bonds of Rs 10,000/- with two

sureties of the like amount each to the satisfaction of the Chief

Judicial Magistrate, Madhepura in Shankarpur P.S. Case no. 64/2010.

      shahid                                         (Hemant Kumar Srivastava,J)