IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.10428 of 2011
Manish Kumar Patel, S/O-Satyanarayan Patel @ Satto Patel
Versus
The State Of Bihar
-----------
03 25.07.2011 Heard learned counsel for the petitioner as well as
learned Additional Public Prosecutor for the State.
Petitioner is not named in the first information report
and in course of investigation some witnesses claimed to have seen
the petitioner in the company of the deceased prior to the alleged
occurrence. Even if, the statements of aforesaid witnesses assumed to
be true, then also, it is only a case of last seen and none has seen the
actual killing of the deceased.
Considering the aforesaid facts and circumstances as
well as submissions of the parties, let the petitioner be released on bail
on furnishing bail bonds of Rs. 10,000/- (Ten Thousand) with two
sureties of the like amount each to the satisfaction of Chief Judicial
Magistrate, Khagaria in connection with Gogri P.S. Case No. 42 of
2010.
SHAHZAD ( Hemant Kumar Srivastava, J.)