High Court Patna High Court - Orders

Shiv Kumar vs The State Of Bihar on 15 September, 2011

Patna High Court – Orders
Shiv Kumar vs The State Of Bihar on 15 September, 2011
                     IN THE HIGH COURT OF JUDICATURE AT PATNA
                          Criminal Miscellaneous No.28193 of 2011
                                           Shiv Kumar
                                              Versus
                                     The State Of Bihar
                                  ----------------------------------

3 15-09-2011 Heard learned counsel for the petitioner as well as

learned Additional Public Prosecutor for the State.

Petitioner is in jail custody since 30-09-2011 in

connection with Patrakar Nagar P.S. Case No. 209 of 2010

registered under Sections-302, 201, 120B/34 of the Indian

Penal Code.

The name of this petitioner came in this case in

confessional statement of co-accused, Rahul Kumar.

Subsequently, the petitioner and some other co-accused

persons were arrested. The petitioner and other accused also

confessed their guilt giving vivid picture of alleged occurrence

and it is stated that on the basis of confessional statement of

this petitioner and co-accused, Rajeshwar Choudhary @ Raju,

the dead body of the deceased was recovered.

The co-accused, Rajeshwar Choudhary @ Raju has

already been granted privilege of bail by this court and apart

from this, some other co-accused persons including the above

said Rahul Kumar, have also been granted privilege of bail.

Even if it assumed to be true that the dead body of deceased

was recovered on the basis of confessional statement made by

the petitioner and co-accused, Rahul, then also it is not specific

as to which of the accused has disclosed about the presence of
-2-

the dead body of the deceased.

Considering the aforesaid facts and circumstances as

well as submissions of the parties, the petitioner, namely, Shiv

Kumar is directed to be released on bail on furnishing bail bond

of Rs 10,000/- (ten thousand) with two sureties of the like

amount each in connection with Patrakar Nagar P.S. Case No.

209 of 2010 to the satisfaction of Chief Judicial Magistrate,

Patna.

AKV/-                          (Hemant Kumar Srivastava,J.)