IN THE HIGH COURT OF JUDICATURE AT PATNA Cr.Misc. No.19500 of 2010 CHUNU KUMAR SON OF SRI HIRA LAL TANTI RESIDENT OF MOHALLA KOIRI TOLA MATH LAMANPUR P.S. ALAMGANJ, DISTRICT PATNA Versus STATE OF BIHAR . -----------
05. 11.03.2011 Heard learned counsel for the petitioner and the
State.
The offence alleged is under Section 302/34 of the
Indian Penal Code.
It is submitted that petitioner is not named accused
and he has been implicated in this case during investigation.
There is no material collected against him during investigation.
It is further submitted that the allegation of having
conversation with the Mobile of the petitioner was also not
substantiated during the course of investigation which reveals
on perusal of the print out of the said mobile.
Learned counsel for the State on perusal of the case
diary is not in a position to refute the submissions made on
behalf of the petitioner.
Considering the facts and circumstances of the case,
it is directed that in the event of arrest or surrender within a
period of four weeks from today, the petitioner, above named, 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 the Additional Chief Judicial Magistrate, Patna
in connection with Alamganj P.S. Case No. 21 of 2010 subject to
the conditions as laid down under section 438(2) Cr. P.C.
Jagdish/- ( Shailesh Kumar Sinha,J.)