IN THE HIGH COURT OF JUDICATURE AT PATNA
Criminal Miscellaneous No.23408 of 2011
Kalicharan Gode @ Kalicharan
Versus
The State Of Bihar
----------
03/ 17.08.2011 Heard learned counsel for the petitioner as well as learned
Addl. Public Prosecutor for the State.
Petitioner is in jail custody since 16.1.2011 in a case
registered under section 302/34 of the IPC in the year 1997.
Petitioner is not named in the first information report and
his name surfaced in this case in course of investigation as member of
the IPF.
It appears from the impugned order that witnesses in course
of investigation stated that the deceased was taken away by the
members of IPF including the petitioner.
The contention of learned counsel for the petitioner is that
petitioner was residing at Fagwara in Punjab on the alleged date of the
occurrence and in the year 2011 when he came in his village, he was
arrested by the police. It is further contended by him that the petitioner
does not have any criminal antecedent nor he is connected with IPF.
Taking into consideration the aforesaid facts and
circumstances as well as submissions of the parties, let the petitioner,
Kalicharan Gode @ Kalicharan, be released on bail on furnishing bail
bonds of Rs 10,000/- with two sureties of the like amount each to the
satisfaction of Sri Vipul Sinha, Judicial Magistrate, Gopalganj in
Bijaypur P.S. Case no. 76/1997.
shahid (Hemant Kumar Srivastava,J)