IN THE HIGH COURT OF JUDICATURE AT PATNA
Criminal Miscellaneous No.18507 of 2011
Deepak Kumar
Versus
The State Of Bihar
-------
03/ 11.08.2011 Heard learned counsel for the petitioner as well as
learned Addl. Public Prosecutor for the State.
Petitioner is in jail custody since 7.1.2011 in a case
registered under section 302/34 of the IPC and 27 of the Arms Act.
Admittedly, informant is not eye witness of the alleged
occurrence and he has given the name of the petitioner on the basis
of information received to him after alleged occurrence. It would
appear from perusal of the entire case diary that not a single
prosecution witness has claimed to have seen the actual killing of
the deceased though one witness has stated that he had seen the
petitioner and co-accused Sushil Rajbhar fleeing from the place of
the occurrence.
Taking into consideration the aforesaid facts and
circumstances as well as submissions of the parties, let the
petitioner, Deepak Kumar, be released on bail on furnishing bail
bonds of Rs 10,000/- with two sureties of the like amount each to
the satisfaction of the Chief Judicial Magistrate, Madhepura in
Shankerpur P.S. Case no. 64/2010.
shahid (Hemant Kumar Srivastava,J)