High Court Patna High Court - Orders

Pramod Mishra vs The State Of Bihar on 14 July, 2011

Patna High Court – Orders
Pramod Mishra vs The State Of Bihar on 14 July, 2011
                  IN THE HIGH COURT OF JUDICATURE AT PATNA
                               Cr.Misc. No.10638 of 2011
                          Pramod Mishra, S/O-Sri Tarkeshwar Mishra
                                            Versus
                                    The State Of Bihar
                                          -----------

04 14.07.2011 Heard learned counsel for the petitioner as

well as learned Additional Public Prosecutor for the State.

Petitioner is in jail custody since 21.08.2010

and his name surfaced in this case in course of

investigation when some witnesses claimed to have seen

the petitioner loitering near the place of occurrence and

one witness claimed that he had seen the petitioner making

firing at the time of the alleged occurrence.

The contention of learned counsel for the

petitioner is that the above stated witness was inimical to

the petitioner and, as a matter of fact, petitioner was not

aware about the institution of the present case and he was

working outside the State but when he came to his home,

he was arrested by the police.

Learned Additional Public Prosecutor referred

the above stated evidence but conceded that petitioner

does not have any criminal antecedent.

Considering the aforesaid facts and
2

circumstances as well as submissions of the parties,

particularly, keeping in mind that several accused persons

have already been granted privilege of bail, let the

petitioner be released on bail on furnishing bail bonds of

Rs. 10,000/- (Ten Thousand) with two sureties of the like

amount each to the satisfaction of Chief Judicial

Magistrate, Aurangabad in connection with Goh P.S. Case

No. 115 of 1997.

SHAHZAD                          ( Hemant Kumar Srivastava, J.)