IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.10904 of 2011
AMIT KUMAR @ BANTI
Versus
THE STATE OF BIHAR
with
Cr.Misc. No.11105 of 2011
RINKU @ MD. MURSHAD
Versus
THE STATE OF BIHAR
-----------
02/ 13.04.2011 Both the above stated petitions arise out of Aurangabad
(Town) P.S. Case no.425/2010 registered under sections
302,201,120B of the IPC, 27 of the Arms Act and accordingly, both
the above stated petitions are being disposed of by this common order.
Heard learned counsel for the petitioners as well as learned
Addl. P.P. for the State.
Although petitioners are named in the first information
report but only a suspicion has been raised against them in the
fardbeyan of the informant. It appears that in course of investigation
one co-accused Buta was arrested and he confessed his guilt
disclosing the involvement of the petitioners in the alleged crime.
Even if the confessional statement of above stated co-accused Buta
assumed to be true, then also, it is clear that it is co-accused Buta who
committed murder of the deceased.
Taking into consideration the above stated facts and
circumstances as well as submissions of the parties, let petitioners,
Amit Kumar @ Banti and Rinku @ Md Murshad be released on bail
on furnishing bail bonds of Rs 10,000/- each with two sureties of the
like amount each to the satisfaction of Sri Prabhat Kumar Srivastava,
Judicial Magistrate, Ist Class, Aurangabad in Aurangabad(Town) P.S.
Case no. 425/2010.
shahid (Hemant Kumar Srivastava,J)
-2-