High Court Patna High Court - Orders

Shashi Kant Jha vs The State Of Bihar on 13 August, 2010

Patna High Court – Orders
Shashi Kant Jha vs The State Of Bihar on 13 August, 2010
                        IN THE HIGH COURT OF JUDICATURE AT PATNA
                                  Cr. Misc. No.13911 of 2010
                             SHASHI KANT JHA, Son of Kamla Kant Jha
                                                Versus
                                     THE STATE OF BIHAR
                                              -----------

4/ 13.08.2010 Heard learned counsel for the parties.

Petitioner is an accused in a case under Sections 379 and

302 of the Indian Penal Code for stealing idol of the temple and killing

the priest.

Learned counsel for the petitioner submits that the

petitioner has been implicated on the basis of his own confessional

statement. He further submits that no one has seen him either killing

the deceased or fleeing away with the idol. The petitioner is in custody

since 17.12.2008.

In the circumstances, petitioner, named above, is directed

to be released on bail on furnishing bail bond of Rs. 5,000/- (Five

thousand) with two sureties of the like amount each to the satisfaction

of 1st Addl. Sessions Judge, Samstipur in connection with

Dalsinghsarai P.S. case no. 322 of 2008 (S.T. No. 185 of 2009) with

the condition that one of the bailors would be his own / close relative,

who will give an undertaking that they would ensure his presence on

the date fixed in the proceeding. Furthermore, he will not physically

absent for two consecutive dates at stretch, till all the non-official

witnesses are examined.

(Samarendra Pratap Singh, J.)
Uday/