High Court Patna High Court - Orders

Anil Kumar Ojha vs The State Of Bihar on 7 July, 2008

Patna High Court – Orders
Anil Kumar Ojha vs The State Of Bihar on 7 July, 2008
                IN THE HIGH COURT OF JUDICATURE AT PATNA
                       Cr.Misc. No.22073 of 2008
                            ANIL KUMAR OJHA
                                 Versus
                           THE STATE OF BIHAR
                              -----------

3/ 7.7.2008 Heard learned counsel for the parties.

The present case has been registered for

offences under Sections 302/34 and 120(B) of the Indian

Penal Code and 27 of the Arms Act against unknown

regarding killing of a person in C.P.W.D., Punaichak

Office, Patna.

                               Submission      is    that       the     only   material

                   gathered    against      the petitioner during investigation

is in paragraph 51 of the case diary which is noted in

the order of the Sessions Judge and except that there

is nothing against him. In paragraph 51 a witness has

stated that some days prior of the occurrence, the

petitioner had asked the deceased not to participate

in the tender against an Ex-M.L.A.

Learned A.P.P. after going through the case

diary also submits that except the above, there is

nothing against the petitioner.

Considering the facts and circumstances of

the case, let petitioner Anil Kumar Ojha be released on

bail on furnishing bail bond of Rs.10,000/-ten

thousand) with two sureties of the like amount each to

the satisfaction of Chief Judicial Magistrate, Patna in

Gardanibagh (Shastrinagar) P.S.Case No. 657 of 2002.

     Tahir/-                             ( Shyam Kishore Sharma, J. )