High Court Patna High Court - Orders

Kumar Vicky @ Viku vs The State Of Bihar on 26 September, 2011

Patna High Court – Orders
Kumar Vicky @ Viku vs The State Of Bihar on 26 September, 2011
                   IN THE HIGH COURT OF JUDICATURE AT PATNA
                                Cr.Misc. No.30481 of 2011
                           Kumar Vicky @ Viku, S/O-Babban Singh
                                            Versus
                                    The State Of Bihar
                                          -----------

02 26.09.2011 Heard learned counsel for the petitioner as well as

learned Additional Public Prosecutor for the State assisted by learned

counsel for the informant.

Although, petitioner is named in the first information

report and prosecution tried to bring some circumstantial evidence

against the petitioner including the use of one Santro car in

committing the alleged crime as well as this fact that petitioner had

some sweet relation with deceased but admittedly, almost all the

accused persons have already been granted privilege of bail and the

case is based on circumstantial evidence and none has seen the actual

killing of the deceased.

Considering the aforesaid facts and circumstances as

well as submissions of the parties, 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 Additional

Sessions Judge, Fast Track Court-IV, Gaya in connection with

Sessions Trial No. 22 of 2011/330 of 2011 arising out of Chandauti

P.S. Case No. 280 of 2010.

     SHAHZAD                                  ( Hemant Kumar Srivastava, J.)