IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.16475 of 2011
Arun Ram, S/O-Domi Ram @ Joker Ram
Versus
The State Of Bihar
-----------
03 11.07.2011 Heard learned counsel for the petitioner as well as learned
Additional Public Prosecutor for the State.
Although, the alleged occurrence took place in the year
2001 and the petitioner could be remanded in this case on 04.03.2011
but it appears from perusal of the impugned order that name of this
petitioner has been dragged in this case on the basis that he was seen by
the witnesses with main accused Naresh Ram who happens to be a
notorious criminal.
The contention of learned counsel for the petitioner is that
the aforesaid co-accused Naresh Ram has already been acquitted after
full-fledged trial.
Considering the aforesaid facts and circumstances as well as
submissions of the parties, let the petitioner be released on bail on
furnishing bail bonds of Rs. 10,000/- (Ten Thousand) with two sureties
of the like amount each to the satisfaction of Chief Judicial Magistrate ,
Purnea in connection with Banmankhi (Jankinagar) P.S. Case No. 121
of 2001.
Shahzad ( Hemant Kumar Srivastava, J.)