IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.16884 of 2011
Chhotu Singh @ Pranab Kumar @ Babu, son of Lalan Singh
R/O village- Bhojha, P.S- Barhat, dist- Jamui.
Versus
The State Of Bihar
-----------
For the petitioner —-Mr. Satya Prakesh
For the State———-Mr. Sanjay Kumar
04 21.10.2011 Heard learned counsel for the petitioner and the
learned A.P.P. for the State.
The petitioner is accused in connection with
Laxmipur P.S.case No. 227 of 2010 registered under Sections
394/364A/34 of the Indian Penal code.
Learned counsel appearing on behalf of the
petitioner submits that the petitioner is not named in the F.I.R
nor his name has been disclosed by the victim Raja Ram
Kumar@ Guddu only on the basis of the confessional
statement, the petitioner has been implicated in this case and
he is in custody since 13.3.2011. It has also been submitted on
similar footing of the co-accused has been granted bail by this
court in Cr. Misc. No. 25519/2011 vide order dated
29.09.2011. Learned APP submits that the name of the
petitioner has come only in the confessional statement.
Under the facts and circumstances of the case, the
petitioner abovenamed, is directed to be released on bail on
2
his furnishing bail bond of Rs. 10,000/- ( Rupees Ten
Thousand) each with two sureties of the like amount to the
satisfaction of C.J.J.M, Jamui, in connection with Laxmipur
P.S.case No. 227/10.
Namita ( Rajendra Kumar Mishra, J.)