High Court Patna High Court - Orders

Chhotu Gope @ Chhotiya vs The State Of Bihar on 2 September, 2011

Patna High Court – Orders
Chhotu Gope @ Chhotiya vs The State Of Bihar on 2 September, 2011
                       IN THE HIGH COURT OF JUDICATURE AT PATNA
                            Criminal Miscellaneous No.27432 of 2011
                                   Chhotu Gope @ Chhotiya
                                                Versus
                                       The State Of Bihar
                                    ----------------------------------

2 02-09-2011 Heard learned counsel for the petitioner as well

as learned Additional Public Prosecutor for the state.

Petitioner is not named in the first information

report and in course of investigation; the name of this

petitioner came in this case. It appears from perusal of the

impugned order that there is no eye witness of the alleged

occurrence and except the confessional statement; there

is nothing against the petitioner. It is pointed out by

learned counsel for the petitioner that having more or less

similar allegation, co-accused, Mahesh Gope & Neeraj

Chai @ Neeraj Kumar have already been granted privilege

of bail by another bench of this court.

Accordingly, the petitioner, namely, Chhotu

Gope @ Chhotiya is directed to be released on bail on

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

sureties of the like amount each in connection with

Pirbahore P.S. Case No. 285 of 2010 to the satisfaction of

Chief Judicial Magistrate, Patna.

AKV/-                                           ( Hemant Kumar Srivastava,J.)