High Court Patna High Court - Orders

Santosh Kumar @ Bhim Kumar vs The State Of Bihar on 28 April, 2011

Patna High Court – Orders
Santosh Kumar @ Bhim Kumar vs The State Of Bihar on 28 April, 2011
                 IN THE HIGH COURT OF JUDICATURE AT PATNA
                              Cr.Misc. No.9633 of 2011
                         SANTOSH KUMAR @ BHIM KUMAR
                                          Versus
                               THE STATE OF BIHAR
                                        -----------

2 28.4.2011 Heard learned counsel for the parties.

F.I.R. is lodged about killing of

informant’s husband by unknown criminals, coming

on Motorcycle but after two months and 15 days

while she was examined under section 164 Cr.P.C.

named this petitioner as assailant but she did

not remain stand on that version while examined

in S.Tr.No. 39/2011 in the court of Additional

Sessions Judge, F.T.C. I, Patna, while some of

the co-accused were tried.

Thus, having regard to the facts and

circumstances of the case, let the above named

petitioner be released on bail on furnishing

bail bond of Rs. 10,000/- (ten thousand) with

two sureties of the like amount each to the

satisfaction of Sub-Divisional Judicial

Magistrate, Masaurhi in Punpun P.S. Case No.

24/10.

AI                                                         ( Mandhata Singh, J.)