High Court Patna High Court - Orders

Mukesh Kumar vs State Of Bihar on 9 December, 2010

Patna High Court – Orders
Mukesh Kumar vs State Of Bihar on 9 December, 2010
                  IN THE HIGH COURT OF JUDICATURE AT PATNA
                              Cr.Misc. No.36388 of 2010
                                    MUKESH KUMAR
                                           Versus
                                    STATE OF BIHAR

3   09.12.2010

Heard learned counsel for the petitioner as well as

learned counsel for the state.

Petitioner is not named in the FIR and it is only stated

that the motorcycle of deceased was recovered in front of shop

of the petitioner and except the aforesaid material, there is

nothing against the petitioner although some of the witnesses

have claimed to have seen the petitioner driving the aforesaid

motorcycle prior to the alleged occurrence.

Considering the facts and circumstances as well as

submissions of the parties, the petitioner, namely, Mukesh

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 Janki Nagar P. S. Case No. 43

of 2010 to the satisfaction of Chief Judicial Magistrate, Purnea.

         AKV/-                   (Hemant Kumar Srivastava,J.)