High Court Patna High Court - Orders

Deepak Kumar vs The State Of Bihar on 11 August, 2011

Patna High Court – Orders
Deepak Kumar vs The State Of Bihar on 11 August, 2011
                        IN THE HIGH COURT OF JUDICATURE AT PATNA
                             Criminal Miscellaneous No.18507 of 2011
                                         Deepak Kumar
                                              Versus
                                       The State Of Bihar
                                             -------

03/ 11.08.2011 Heard learned counsel for the petitioner as well as

learned Addl. Public Prosecutor for the State.

Petitioner is in jail custody since 7.1.2011 in a case

registered under section 302/34 of the IPC and 27 of the Arms Act.

Admittedly, informant is not eye witness of the alleged

occurrence and he has given the name of the petitioner on the basis

of information received to him after alleged occurrence. It would

appear from perusal of the entire case diary that not a single

prosecution witness has claimed to have seen the actual killing of

the deceased though one witness has stated that he had seen the

petitioner and co-accused Sushil Rajbhar fleeing from the place of

the occurrence.

Taking into consideration the aforesaid facts and

circumstances as well as submissions of the parties, let the

petitioner, Deepak Kumar, be released on bail on furnishing bail

bonds of Rs 10,000/- with two sureties of the like amount each to

the satisfaction of the Chief Judicial Magistrate, Madhepura in

Shankerpur P.S. Case no. 64/2010.

      shahid                                     (Hemant Kumar Srivastava,J)