IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.34811 of 2011
Md. Pinku @ Pinkush
Versus
The State Of Bihar
-----------
3. 16.11.2011 Heard learned counsel for the petitioner as well as
learned Additional Public Prosecutor for the State.
Petitioner is in jail custody since 01.08.2011 in a
case registered against unknown persons for the offences under
Section 302/34 of the I.P.C. and 27 of Arms Act.
The name of the petitioner came in this case in
course of investigation in the statement of witnesses whose
statements have been recorded at Paras 13, 14 and 15 of the case
diary but learned counsel for petitioner points out that the
aforesaid witnesses are police officers as well as hearsay
witnesses and they came to know about the name of the
petitioner from unknown persons. It is also pointed out by him
that having similar allegation one co-accused Md. Azad @ Md.
Anwar Azad has already been granted privilege of bail by
another Bench of this Court by an order dated 25.10.2011
passed in Cr. Misc. No. 33119 of 2011.
Accordingly, the above named petitioner is directed
to be released on bail on furnishing bail bonds of Rs. 10,000/-
(Ten thousand only) with two sureties of the like amount each to
the satisfaction of A.C.J.M., Patna City in connection with
Alamganj P.S. Case No. 167/2011.
Kamlesh (Hemant Kumar Srivastava, J.)