High Court Patna High Court - Orders

Sonu Patel vs The State Of Bihar on 16 June, 2011

Patna High Court – Orders
Sonu Patel vs The State Of Bihar on 16 June, 2011
                  IN THE HIGH COURT OF JUDICATURE AT PATNA
                                  Cr.Misc. No.19024 of 2011
                    SONU PATEL son of Ashok Patel, resident of
                    village-Mathanital, P.S.-Malsalami, Dist.-Patna
                                                Versus
                                     THE STATE OF BIHAR
                                              -----------

2. 16.6.2011. Heard Mr. Chhote Lal Mishra, learned counsel for

the petitioner, and Dr. Kumar Uday Pratap Narayan, learned

Additional Public Prosecutor for the State.

The petitioner, who is in custody since 2.6.2010 in

connection with Sessions Trial No.282 of 2010 arising out of

Sasaram Rail P.S. Case No.11 of 2010 for the offences under

sections 302 and 201 of the Indian Penal Code, has prayed for grant

of bail.

It was submitted by learned counsel for the

petitioner that after noticing the dead body on the railway line, a first

information report against unknown was lodged. During

investigation, on the confession of some of the co-accused, the

petitioner’s name transpired. It was submitted that co-accused,

namely, Prabhu Lal Gupta @ Prabhulal @ Babu Lal Gupta and

Gupteshwar Prasad Gupta, on whose confession the petitioner was

made accused, have already been granted bail on 12.10.2010 vide

Cr.Misc. No.27741 of 2010. The said fact has been stated in

paragraph-9 of the petition. Similarly, it has been submitted that

other co-accused, namely, Ramanand Shukla, Vikash Shukla and

Sonu Kumar Shukla have been granted bail by this court on

14.3.2011 vide Cr. Misc. No.43258 of 2010.

In view of the facts and circumstances of the case
2

particularly the fact that number of co-accused persons have been

granted bail, let the petitioner, above named, be released on bail on

furnishing bail bond of Rs.10,000/- with two sureties of the like

amount each to the satisfaction of learned Additional Sessions

Judge, F.T.C. No.I, Rohtas at Sasaram in connection with S.Tr.

No.282 of 2010 arising out of Sasaram Rail P.S. Case No.11 of

2010.

Md.S.                             ( Rakesh Kumar, J.)