High Court Patna High Court - Orders

Chandra Shekhar @ Shekhar vs The State Of Bihar on 2 August, 2011

Patna High Court – Orders
Chandra Shekhar @ Shekhar vs The State Of Bihar on 2 August, 2011
                 IN THE HIGH COURT OF JUDICATURE AT PATNA
                  CRIMINAL MISCELLANEOUS NO.13430 OF 2011
              CHANDRA SHEKHAR @ SHEKHAR SON OF KAMESHWAR
              SINGH @ KAMESHWAR PRASAD, R/O VILL- BRAHMPUR,
                    P.S.- PHULWARISHARIF, DISTRICT- PATNA
                                        VERSUS
                              THE STATE OF BIHAR
                            ----------------------------------

3 02/08/2011 Heard Mr. N. K. Aggrawal, learned

Senior Counsel for the petitioner and learned

APP for the State.

The petitioner seeks bail in a case

registered against unknown under Sections 302,

201 of the Indian Penal Code after recovery of

dead body of two male youths aged 25-28 years.

Submission is that in course of

investigation petitioner’s complicity has

transpired on the basis of confessional statement

of Dhiraj and Niraj. Niraj has been admitted to

bail by this Court vide order dated 9.3.2011

passed in Cr. Misc. No. 2547 of 2011. Further

submission is that nobody has seen the

occurrence.

Considering the facts and

circumstances of the case, the petitioner above

named is directed to be released on furnishing of

bail bond of Rs. 10,000/- (ten thousand) with

two sureties of the like amount each to the

satisfaction of the learned Additional Sessions
2

Judge, F.T.C. No. I./concerned Court, Patna in

Sessions Trial No. 1355 of 2010 arising out of

Beaur P.S. Case No.64 of 2010.

(Shyam Kishore Sharma, J.)
avin