IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.44458 of 2010
AKHILESH PRASAD SINGH
Versus
THE STATE OF BIHAR
02/ 24.01.2011
Heard learned counsel for the petitioner as well as learned
P.P. for the State.
Petitioner seeks his bail in connection with Shakurabad P.S.
Case no.41/2010 registered under sections 302/34 and 379 of the IPC.
Petitioner is not named in the first information report but
during the course of investigation, it came to light that petitioner stood
as identifier on the alleged sale deed which was said to be executed by
the deceased prior to his murder.
Considering the aforesaid facts and circumstances of the
case as well as submissions of the parties, petitioner Akhilesh Prasad
Singh is directed to be released on bail in connection with Shakurabad
P.S. Case no. 41/2010 on furnishing bail bond of Rs 10,000/- with two
sureties of the like amount each to the satisfaction of the Chief
Judicial Magistrate, Jehanabad.
shahid (Hemant Kumar Srivastava,J)