High Court Patna High Court - Orders

Shoyeb Akhtar @ Shoaib Akhtar @ … vs The State Of Bihar on 23 February, 2011

Patna High Court – Orders
Shoyeb Akhtar @ Shoaib Akhtar @ … vs The State Of Bihar on 23 February, 2011
                  IN THE HIGH COURT OF JUDICATURE AT PATNA
                               Cr.Misc. No.1397 of 2011
                  SHOYEB AKHTAR @ SHOAIB AKHTAR @ CHUNU
                                          Versus
                                THE STATE OF BIHAR

2   23.02.2011

Heard learned counsel for the petitioner as well as learned

Addl. P.P. for the State.

The petitioner seeks his bail in connection with Sidhwalia

P.S. Case No. 89 of 2010 registered under sections 302, 120B and

379/34 of the Indian Penal Code.

Admittedly, neither petitioner is named in the F.I.R. nor in

the protest petition subsequently, filed by the informant. It appears

from perusal of the impugned order that in course of investigation

mobile set of the deceased was recovered from the conscious

possession of the petitioner.

The contention of learned counsel for the petitioner is that in

the aforesaid mobile set sim card of one Sunil Singh was found and as

a matter of fact, said mobile set had been purchased by the petitioner

from the aforesaid Sunil Singh.

Considering the aforesaid submissions as well as facts and

circumstances of the case, let the petitioner, Shoyeb Akhtar @ Shoaib

Akhtar @ Chunu be released on bail on furnishing bail bond of Rs

10,000/- (ten thousand) with two sureties of the like amount each in

connection with Sidhwalia P.S. Case No. 89 of 2010 to the satisfaction

of the Chief Judicial Magistrate, Gopalganj.

        Shahid                                   (Hemant Kumar Srivastava,J.)