High Court Patna High Court - Orders

Ranju Shukla vs The State Of Bihar on 1 September, 2010

Patna High Court – Orders
Ranju Shukla vs The State Of Bihar on 1 September, 2010
                    IN THE HIGH COURT OF JUDICATURE AT PATNA
                                  Cr.Misc. No.3309 of 2010
                                        RANJU SHUKLA
                                S/o Late Dev Kumar Shukla Versus
                                   THE STATE OF BIHAR

06/    01.09.2010

Heard learned counsel for the petitioner and learned counsel

appearing for the State.

It would appear from the records that some unknown

criminals attacked on the informant and in that course they committed

murder of three persons. Apart from that some persons also sustained

injury.

Admittedly, the petitioner is not named in the FIR and

during the course of investigation name of the petitioner surfaced in

this case on the basis of disclosure made by the spy of the police in

paragraphs 51 and 101 of the case diary. Except the aforesaid

paragraphs learned counsel for the State could not succeed to place

any material to show the complicity of the petitioner in the alleged

crime. Moreover, some co-accused has already been granted privilege

of bail by a bench of this court vide order dated 4.10.2005 passed in

Cr. Misc. no.29116/2005.

Accordingly, the petitioner is directed to be released on bail

in connection with Fatwah P.S. Case no. 68 of 2005 on furnishing bail

bond of Rs 10,000-/ with two sureties of the like amount each to the

satisfaction of Sri Sunil Kumar Mishra, Judicial Magistrate, Ist Class,

Patnacity.

      shahid                                                  (Hemant Kumar Srivastava,J))