IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.5956 of 2011
Ankit Kumar @ Ankit Kumar Singh
Versus
The State Of Bihar
-----------
04/ 19.07.2011 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
name of this petitioner came in the confessional statement of co-
accused Lalka Sahani
The contention of learned counsel for the petitioner is that
except the confessional statement, there is nothing against the
petitioner but learned Addl. Public Prosecutor points out that in course
of investigation location of mobile phone of the petitioner was found
in the area of the deceased and furthermore, petitioner has criminal
antecedent of three cases. It is informed on behalf of the petitioner that
co-accused Lalka Sahani was tried and acquitted on 6.6.2011 by the
learned trial court in Sessions Trial no. 890/2009.
Taking into consideration the aforesaid facts and
circumstances as well as submissions of the parties, let the petitioner,
Ankit Kumar @ Ankit Kumar Singh, 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 FTC No. V, Begusarai in
Sessions Trial no. 881/2010 arising out of Barauni (Chakia) P.S. Case
no. 363/2008.
shahid (Hemant Kumar Srivastava,J)