High Court Patna High Court - Orders

Anand Kumar Singh @ Nandu vs The State Of Bihar on 11 March, 2011

Patna High Court – Orders
Anand Kumar Singh @ Nandu vs The State Of Bihar on 11 March, 2011
                   IN THE HIGH COURT OF JUDICATURE AT PATNA
                                 Cr.Misc. No.8801 of 2011
                           ANAND KUMAR SINGH @ NANDU
                                               Versus
                                  THE STATE OF BIHAR
2   11.3.2011

Heard counsel for the petitioner and the State.

The petitioner is an accused in a case under sections 302,

201/34 of the Penal Code.

It is alleged by the informant that on 18.1.2009 at 6 P.M. the

petitioner along with one Ram Nath Mahto came to his house and took

away his son for taking liquor. They after taking liquor in front of the

house of the informant went to the house of the petitioner’s sister and

took liquor there along with others. However, when the informant’s son

did not return, the informant started searching him and later his dead

body was found near the house of petitioner’s sister.

Learned counsel for the petitioner submits that there is no eye

witness to the occurrence and he has been falsely implicated in this case

on mere suspicion. He further submits that all other co-accused having

similar allegations to that of the petitioner has been allowed bail.

Considering the facts and circumstances of the case, the

petitioner Anand Kumar Singh @ Nandu is directed to be released on

bail in connection with Kutumba P.S. Case No.05/09 on furnishing bail

bond of Rs.5,000/- with two sureties of the like amount each to the

satisfaction of the Chief Judicial Magistrate, Aurangabad subject to the

condition that he would not absent himself in the court below for two

consecutive dates till three witnesses are examined in trial.

    KHAN                                                  (S.P.Singh,J)
 2