IN THE HIGH COURT OF JUDICATURE AT PATNA
Criminal Miscellaneous No.19552 of 2011
1. Umesh Rai
2. Dinesh Rai
--------------------------- Petitioners
Versus
The State Of Bihar
----------------------------------
4 19.8.2011 Heard learned counsel for the parties.
Deceased’s neck was pressed by co-
accused Radhey Shyam Rai while petitioners have
been shown catching the deceased is doubted and
submitted that due to casting more pressure,
petitioners have also been involved in the case
otherwise a single injury is found that of
ligature mark on neck of the deceased for which
co-accused Radhey Shyam Rai is already in
custody. Petitioners remained in custody since
10.3.2011.
Thus, having regard to the facts and
circumstances of the case as well as submission
of the parties, the above named petitioners are
directed to be released on bail on furnishing
bail bond of Rs. 10,000/- (ten thousand) each
with two sureties of the like amount each to
the satisfaction of Chief Judicial Magistrate,
East Champaran, Motihari in Chhauradano Mahuawa
P.S. Case No. 82 of 2010.
AI ( Mandhata Singh, J.)