High Court Patna High Court - Orders

Ankit Kumar @ Ankit Kumar Singh vs The State Of Bihar on 19 July, 2011

Patna High Court – Orders
Ankit Kumar @ Ankit Kumar Singh vs The State Of Bihar on 19 July, 2011
                    IN THE HIGH COURT OF JUDICATURE AT PATNA
                                   Cr.Misc. No.5956 of 2011
                             Ankit Kumar @ Ankit Kumar Singh
                                               Versus
                                       The State Of Bihar
                                             -----------

04/ 19.07.2011 Heard learned counsel for the petitioner as well as learned

Addl. Public Prosecutor for the State.

Petitioner is not named in the first information report and

name of this petitioner came in the confessional statement of co-

accused Lalka Sahani

The contention of learned counsel for the petitioner is that

except the confessional statement, there is nothing against the

petitioner but learned Addl. Public Prosecutor points out that in course

of investigation location of mobile phone of the petitioner was found

in the area of the deceased and furthermore, petitioner has criminal

antecedent of three cases. It is informed on behalf of the petitioner that

co-accused Lalka Sahani was tried and acquitted on 6.6.2011 by the

learned trial court in Sessions Trial no. 890/2009.

Taking into consideration the aforesaid facts and

circumstances as well as submissions of the parties, let the petitioner,

Ankit Kumar @ Ankit Kumar Singh, be released on bail on furnishing

bail bonds of Rs 10,000/- with two sureties of the like amount each to

the satisfaction of the Addl. Sessions Judge FTC No. V, Begusarai in

Sessions Trial no. 881/2010 arising out of Barauni (Chakia) P.S. Case

no. 363/2008.

      shahid                                                 (Hemant Kumar Srivastava,J)