IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.26940 of 2010
CHULLU PANDIT@ CHULU PANDIT son of Raj Kumar
Pandey, resident of village-Kaiyar, P.S.-Sikandra,Dist.-Jamui.
Versus
STATE OF BIHAR
-----------
3. 3.12.2010. Heard Mr.Pramod Kumar learned counsel for the
petitioner, who was assisted by Mr. Manish Bhushan as well as
Mr. Umesh Lal Verma, learned Additional Public Prosecutor
appearing on behalf of the State.
The petitioner, who is in custody in connection with
Sikandara P.S.Case No.49 of 2005 for the offences under
sections 324, 307/34 of the Indian Penal Code, has prayed for
grant of bail.
Initially Sikandara P.S. Case No.49 of 2005 was
registered for the offences under sections 324 and 307 of the
Indian Penal Code and section 27 of the Arms Act. However,
subsequently after death of the injured section 302 of the Indian
Penal Code was added on 4.4.2005. First information report was
lodged against unknown.
Learned counsel for the petitioner submits that at the
time of occurrence one of the witnesses, namely, Prakash Yadav
was present at the place of occurrence along with the informant.
However, while recording first information report, the informant
did not name any persons including the petitioner as an accused
and first information report was lodged against unknown.
Subsequently, only one witness Prakash Yadav came out with a
case that the petitioner was also one of the accused in the said
2
occurrence. He further submits that other witnesses have
supported the stand of Prakash Yadav on information given by
him that this petitioner was one of the accused. It has been
submitted that this petitioner has been falsely implicated in the
present case and he is languishing in jail since long.
Mr. Umesh Lal Verma, learned Additional Public
Prosecutor appearing on behalf of the State has opposed the
prayer of the petitioner. He submits that it is true that other
witnesses, who had named the petitioner, were informed by the
witness, Prakash Yadav.
Considering the facts and circumstances of the case,
the above named petitioner is directed to be released on bail on
furnishing bail bond of Rs.10,000/- with two sureties of the like
amount each to the satisfaction of A.D.J., F.T.C.-Vth, Jamui in
connection with Sikandra P.S. Case No.49 of 2005.
Md.S. ( Rakesh Kumar, J.)