High Court Patna High Court - Orders

Arun Kumar & Anr. vs The State Of Bihar on 21 July, 2011

Patna High Court – Orders
Arun Kumar & Anr. vs The State Of Bihar on 21 July, 2011
                  IN THE HIGH COURT OF JUDICATURE AT PATNA
                               Cr.Misc. No.21217 of 2011
                                    Arun Kumar & Anr.
                                            Versus
                                    The State Of Bihar
                                          -----------

2 21-07-2011 Heard learned counsel for the petitioners as well as

learned Additional Public Prosecutor for the state.

Although petitioners are named in the first information

report but an omnibus allegation of assault has been levelled

against them. The impugned order of learned Additional

Sessions Judge reveals that petitioners and other accused had

confessed their guilt leading to recovery of dead body of

deceased of this case and the aforesaid fact is evident from

Paragraphs-120 to 127 of the case diary.

Learned counsel for the petitioners points out that

having similar allegation, co-accused, Chandan Kumar has

already been granted privilege of bail by another bench of this

court vide order dated 16.06.2011 passed in Cr. Misc. No.

18841 of 2011.

Considering the aforesaid facts and circumstances as

well as submissions of the parties, let the petitioners, namely,

Arun Kumar and Tinku Kumar be released on bail on furnishing

bail bond of Rs 10,000/- (ten thousand) each with two sureties

of the like amount each in connection with Daniyawan P. S.

Case No. 86 of 2010 to the satisfaction of Additional Chief

Judicial Magistrate, Patna City.

         AKV/-                             (Hemant Kumar Srivastava,J.)