IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.14271 of 2011
Guddu Sharma @ Guddu Kumar
Versus
The State Of Bihar
-----------
03/ 27.07.2011 Heard learned counsel for the petitioner as well as
learned Addl. Public Prosecutor for the State.
Petitioner is not named in the first information report and
name of this petitioner came in course of investigation in the
statements of some witnesses and allegedly, petitioner along with
other accused persons assaulted the deceased mercilessly as a result
of which deceased died.
Learned counsel for the petitioner drew my attention
towards annexure 3 and annexure 4 and submitted that statements
of two witnesses have been recorded under section 164 of the Cr.
P.C but they have not named the petitioner and furthermore, he
submitted that in course of investigation one co-accused Ram
Kumar Pandit was arrested and made his confessional statement in
which he specifically stated that three other persons were assaulting
the deceased with sharp cutting weapons and the post mortem
report of the deceased reveals that cause of death of the deceased
was injures sustained by sharp cutting weapons.
Considering the above stated facts and circumstances as
well as submissions of the parties, let the petitioner, Guddu Sharma
@ Guddu 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, Begusarai in Mufassil
P.S. Case no. 418/2010.
shahid (Hemant Kumar Srivastava,J)