IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.30481 of 2011
Kumar Vicky @ Viku, S/O-Babban Singh
Versus
The State Of Bihar
-----------
02 26.09.2011 Heard learned counsel for the petitioner as well as
learned Additional Public Prosecutor for the State assisted by learned
counsel for the informant.
Although, petitioner is named in the first information
report and prosecution tried to bring some circumstantial evidence
against the petitioner including the use of one Santro car in
committing the alleged crime as well as this fact that petitioner had
some sweet relation with deceased but admittedly, almost all the
accused persons have already been granted privilege of bail and the
case is based on circumstantial evidence and none has seen the actual
killing of the deceased.
Considering the aforesaid facts and circumstances as
well as submissions of the parties, let the petitioner be released on bail
on furnishing bail bonds of Rs. 10,000/- (Ten Thousand) with two
sureties of the like amount each to the satisfaction of Additional
Sessions Judge, Fast Track Court-IV, Gaya in connection with
Sessions Trial No. 22 of 2011/330 of 2011 arising out of Chandauti
P.S. Case No. 280 of 2010.
SHAHZAD ( Hemant Kumar Srivastava, J.)