High Court Patna High Court - Orders

Jitu @ Jitendra Singh vs The State Of Bihar on 15 April, 2011

Patna High Court – Orders
Jitu @ Jitendra Singh vs The State Of Bihar on 15 April, 2011
            IN THE HIGH COURT OF JUDICATURE AT PATNA
                    CR. APPEAL (DB) No.151 of 2011
                       JITU @ JITENDRA SINGH
                                Versus
                         THE STATE OF BIHAR
                                 with
                    CR. APPEAL (DB) No.238 of 2011
                     PANKAJ KUMAR @ LANGRA
                                Versus
                         THE STATE OF BIHAR
                                 ****

/4/ 15 April 2011 Heard the learned counsel for the State and the

State in connection with bail applications of Jitu @ Jitendra

Singh of Cr. Appeal (D.B.) No. 151 of 2011 and Pankan

Kumar @ Langra of Cr. Appeal (D.B.) No. 238 of 2011.

It has been submitted that except the

confessional statement of Tarkeshwar Manjhi @ Dukhha

Manjhi, there is no evidence against the appellants and the

deceased was a lady of 66 years and Trakeshwar Manjhi

has given his statement under Section 164 of the Criminal

Procedure Code also in which he has not named the

appellants, therefore, this can be said as exculpatory

statement.

During the pendency of this appeal, in the facts

of the case, the prayer for bail of the appellants, named

above, is allowed. They are directed to be released on bail

on furnishing bail bonds of Rs.10,000/- (rupees ten
2

thousand) each with two sureties of the like amount each in

connection with S.T. No. 613 of 2006 to the satisfaction of

the Additional Sessions Judge, VIII, Patna.

Realization of fine against the appellants shall

also remain stayed.

(Shyam Kishore Sharma, J.)

( Gopal Prasad, J.)
S.A.