High Court Patna High Court - Orders

Manoj Kumar vs The State Of Bihar on 13 April, 2011

Patna High Court – Orders
Manoj Kumar vs The State Of Bihar on 13 April, 2011
                 IN THE HIGH COURT OF JUDICATURE AT PATNA
                              Cr.Misc. No.9486 of 2011
                                   MANOJ KUMAR
                                          Versus
                               THE STATE OF BIHAR
                                        -----------

2 13.4.2011 Heard learned counsel for the parties.

Informant’s son was killed on way to

Bank while he was going to deposit cash of his

master’s Licensee wine shop. Submission is that

petitioner’s name appeared on suspicion basing

the statement of co-accused may be said

confession that petitioner was intending

deceased’s removal from the said shop.

Petitioner is in custody since 29.11.2010.

Thus, having regard to the facts and

circumstances of the case, let the above named

petitioner 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 Chief Judicial Magistrate, Patna

in Kadam Kuan P.S. Case No. 359/10.

AI                                                         ( Mandhata Singh, J.)