High Court Patna High Court - Orders

Bhutu Singh @ Niranjan Singh @ … vs The State Of Bihar on 21 July, 2011

Patna High Court – Orders
Bhutu Singh @ Niranjan Singh @ … vs The State Of Bihar on 21 July, 2011
                  IN THE HIGH COURT OF JUDICATURE AT PATNA
                                Cr.Misc. No.15122 of 2011
                   Bhutu Singh @ Niranjan Singh @ Niranjan Kumar
                                             Versus
                                     The State Of Bihar
                                           -----------

3 21-07-2011 Heard learned counsel for the petitioner as well as

learned Additional Public Prosecutor for the state.

According to prosecution case itself, the deceased left

his home in the company of Pramod Kumar Singh and

subsequently, the informant left his home in search of his father

and in course of search, he saw the petitioner alongwith one

pillion rider going by a motorcycle and between the petitioner

and the above-said pillion rider, one person like the father of the

informant was also sitting on the above-said motorcycle. It is

further prosecution case that blood stained towel of the

petitioner was found in a field and some articles, such as; Lungi,

Chunautii etc of the father of the informant, were also found

there.

Learned counsel for the petitioner submits that except

the aforesaid material, there is nothing against the petitioner

and having more or less similar allegation, co-accused, Ashok

Kumar Singh, Santosh & others have already been released on

bail by different orders of this court. It is further contended by

him that so far as the so-called blood stained Gamchha of the

petitioner is concerned, none of the witnesses, have stated this

fact in course of investigation that the aforesaid Gamchha
-2-

belonged to the petitioner.

Considering the facts and circumstances as well as

submissions of the parties, the petitioner, namely, Bhutu Singh

@ Niranjan Singh @ Niranjan Kumar is directed to 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

Panapur P. S. Case No. 54 of 2010 to the satisfaction of Chief

Judicial Magistrate, Saran at Chapra.

AKV/-                                 (Hemant Kumar Srivastava,J.)