High Court Patna High Court - Orders

Roshan Kumar vs The State Of Bihar on 20 July, 2011

Patna High Court – Orders
Roshan Kumar vs The State Of Bihar on 20 July, 2011
                    IN THE HIGH COURT OF JUDICATURE AT PATNA
                                  Cr.Misc. No.21033 of 2011
                                          Roshan Kumar
                                                 Versus
                                       The State Of Bihar
                                        --------

02/ 20.07.2011 Heard learned counsel for the petitioner as well as learned

Addl. Public Prosecutor for the State.

Petitioner is not named in the first information report and in

course of investigation photograph of the petitioner was shown to the

witnesses who suspected the involvement of the petitioner in the

alleged crime and on the basis of the aforesaid material, petitioner was

arrested and confessed his guilt. Apart from aforesaid material, there

is nothing against the petitioner.

Accordingly, petitioner, Roshan Kumar, is directed to be

released on bail on furnishing bail bonds of Rs 10,000/- with two

sureties of the like amount each to the satisfaction of the Addl.

Sessions Judge III, Patna in Sessions Trial no. 1170/2010 arising out

of Pirbahor P.S. Case no. 100/2010.

      shahid                                                 (Hemant Kumar Srivastava,J)