IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.3990 of 2011
ANUP KUMAR @ ANUP SINGH
Versus
THE STATE OF BIHAR
-----------
02/ 23.03.2011 Heard learned counsel for the petitioner as well as learned
Addl. P.P. for the State.
Although petitioner is named in the first information report
but it is stated that he along with other FIR named accused persons
took away the deceased for attending a feast and thereafter the
deceased did not return to his home and subsequently, after two days
the dead body was recovered in several parts.
It appears from perusal of the impugned order that in course
of investigation, petitioner was arrested and he confessed his guilt.
The learned Sessions Judge has clearly observed that it is case of last
seen.
Therefore, considering the above stated facts and
circumstances as well as submissions of the parties, let petitioner,
Anup Kumar @ Anup 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 Sri S.K. Choubey, Judicial Magistrate, Ist Class,
Kaimur (Bhabua) in Bhabua P.S. Case no. 540 of 2009.
shahid (Hemant Kumar Srivastava,J)