IN THE HIGH COURT OF JUDICATURE AT PATNA
CR.MISC. NO.17002 OF 2011
TURANTI DAS, SON OF LATE ANUP DAS, RESIDENT OF VILLAGE PATORI,
POLICE STATION BIHRA, DISTRICT SAHARSA
VERSUS
THE STATE OF BIHAR
**********
2 02/06/2011 Heard Counsel for the petitioner and the A.P.P.
appearing on behalf of the State.
The petitioner is an accused in a case under
Section 302 and other allied sections of the Indian Penal
Code. In connection with the case, he has remained in
custody since 25.10.2010.
The allegation against the petitioner is that he
is an order giver and there is omnibus allegation against
other co-accused of assault, as a result of which, the
husband of the deceased died.
Considering the facts aforesaid, the above
named petitioner is directed to be released on bail in
Bihra Police Station Case No. 105 of 2010 (Sessions Trial
No. 92 of 2011) on furnishing bail bonds of Rs. 10,000/-
(ten thousand) with two sureties of the like amount each
to the satisfaction of the Additional Sessions Judge I,
Saharsa.
Anand ( Sheema Ali Khan, J. )