IN THE HIGH COURT OF JUDICATURE AT PATNA
Criminal Miscellaneous No.30254 of 2011
Rabindra Kumar Singh
Versus
The State Of Bihar
with
Criminal Miscellaneous No.31848 of 2011
Upendra Prasad
Versus
The State Of Bihar
-----------
02/ 22.09.2011 Both the above stated petitions arise out Hilsa P.S. Case no.
146/2011 registered under section 302 of the IPC and accordingly,
both the above stated petitions are being disposed of by this common
order.
Heard learned counsel for the petitioners as well as learned
Addl. Public Prosecutor for the State.
Admittedly, above stated Hilsa P.S. Case no. 146/2011 was
registered against unknown persons and subsequently, one co-accused
Munna Kumar was arrested and his confessional statement was
recorded on 7.7.2011 and on the basis of confessional statement of co-
accused Munna Kumar, names of these petitioners surfaced in this
case.
It would appear from perusal of the impugned order of the
learned Addl. Sessions Judge that dead body of the deceased was
recovered on the basis of the confessional statement of co-accused
Munna Kumar but learned counsel for the petitioner appearing in Cr.
Misc. no. 30254/2011 submitted that according to the prosecution case
dead body of the deceased was recovered on 10.6.2011 whereas the
confessional statement of the co-accused Munna Kumar was recorded
on 7.7.2011.
2
Considering the aforesaid facts and circumstances as well as
submissions of the parties, let petitioners, Rabindra Kumar Singh and
Upendra Prasad, be released on bail on furnishing bail bonds of Rs
10,000/- each with two sureties of the like amount each to the
satisfaction of the Addl. Chief Judicial Magistrate, Hilsa, Nalanda in
Hilsa P.S. Case no. 146/2011.
shahid (Hemant Kumar Srivastava,J)