High Court Patna High Court - Orders

Vinod Kumar @ Soni vs The State Of Bihar on 9 March, 2011

Patna High Court – Orders
Vinod Kumar @ Soni vs The State Of Bihar on 9 March, 2011
                 IN THE HIGH COURT OF JUDICATURE AT PATNA
                            Cr.Misc. No.2475 of 2011
      VINOD KUMAR @ SONI, SON OF NAND KESHRI PRASAD CHOURASIA
                                     Versus
                             THE STATE OF BIHAR
                                    -----------

02 09.03.2011 Heard learned counsel for the petitioner as well as

learned Additional Public Prosecutor for the State assisted by

learned counsel for the informant.

Learned counsel for the informant submits that on the

basis of confessional statement of co-accused, the weapon used in

committing the alleged crime as well as blood stained clothes have

been recovered so the above stated confessional statement is

admissible in evidence. He also submits that trial has already begun

in lower court.

Taking into consideration that petitioner is not named

in the First Information Report and the name of this petitioner

surfaced in this case in confessional statement of co-accused and

moreover, having similar allegation co-accused Talkeshwar Prasad

@ Talkeshwar Shah @ Tarkeshwar Prasad @ Tarkeshwar Sao has

already been released on bail vide order dated 11.10.2010 passed in

Cr. Misc. No. 37884 of 2010, let the 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 Sri Vivek

Bhardwaj, Judicial Magistrate, Ist Class, Ara in connection with

Shahpur P.S. Case No. 151 of 2010.

Shahzad                                      (Hemant Kumar Srivastava, J )