High Court Patna High Court - Orders

Kailash Mandal vs The State Of Bihar on 7 December, 2010

Patna High Court – Orders
Kailash Mandal vs The State Of Bihar on 7 December, 2010
                    IN THE HIGH COURT OF JUDICATURE AT PATNA
                                 Cr.Misc. No.34656 of 2010
                                      KAILASH MANDAL
                                              Versus
                                    THE STATE OF BIHAR
                                            -----------

03/ 07.12.2010 Heard learned counsel for the petitioner as well as learned

P.P. for the State.

Petitioner, Kailash Mandal, seeks his bail in connection

with Chandan P.S. Case no. 51/2009 registered under sections 302,

201/34 of the IPC.

Admittedly, petitioner is not named in the FIR and during

the course of investigation further statement of informant was

recorded thrice.

As per submission of the learned counsel for the petitioner,

informant did not even whisper against petitioner in her two

statements but subsequently, when on third time her statement was

recorded, she disclosed name of petitioner and three others. He points

out that all the above three accused persons have already been granted

privilege of anticipatory bail by this court vide order dated 16.9.2010

passed in Cr. Misc.no.7730/2010.

In view of the aforesaid circumstances, I direct the

petitioner (Kailash Mandal) 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 the Addl. Sessions Judge-cum-FTC No. III, Banka in

Sessions Trial no.630/2010 Trial no.485/2010 arising out of Chandan

P.S. Case no. 51 of 2009.

      shahid                                               (Hemant Kumar Srivastava,J)