High Court Patna High Court - Orders

Md. Shahabuddin vs The State Of Bihar on 4 November, 2011

Patna High Court – Orders
Md. Shahabuddin vs The State Of Bihar on 4 November, 2011
                     IN THE HIGH COURT OF JUDICATURE AT PATNA
                          Criminal Miscellaneous No.28880 of 2011
                                       Md. Shahabuddin
                                              Versus
                                     The State Of Bihar
                                  ----------------------------------

4 04-11-2011 Heard learned counsel for the petitioner as well as

learned Additional Public Prosecutor for the State.

Petitioner is in jail custody since 28-02-2011 in

connection with Barhariya P.S. Case No. 82 of 2004 registered

under Sections-302, 364/34 of the Indian Penal Code and 27 of

the Arms Act.

The above-said case was registered against unknown

persons in the year, 2004 and in course of investigation, one,

Shashikant Manjhi was arrested and the aforesaid co-accused

confessed his guilt naming the petitioner as one of the

conspirators of the crime and accordingly, the petitioner was

remanded in this case.

Learned counsel appearing for the petitioner submits

that the aforesaid co-accused, Shashikant Manjhi and some

other co-accused persons were put on trial in Sessions Trial No.

307 of 2008 and subsequently, they were acquitted by learned

Additional Sessions Judge, Fast Track Court No.-IV, Siwan vide

judgment dated 29-01-2010. It is further contended by him that

except suspicion, no cogent material has been collected by the

I.O. in course of investigation against the petitioner.

On the otherhand, leaned Additional Public Prosecutor

vehemently opposed the prayer for bail of the petitioner
-2-

submitting that the petitioner is a dreaded criminal of the locality

and no one has come forward to depose against the petitioner.

Considering the facts and circumstances as well as

materials available in the case diary, I direct the petitioner,

namely, Md. Shahabuddin to be released on bail on furnishing

bail bond of Rs 10,000/- (ten thousand) with two sureties of the

like amount each in connection with Barhariya P.S. Case No.

82 of 2004 to the satisfaction of Chief judicial Magistrate,

Siwan.

AKV/-                               (Hemant Kumar Srivastava,J.)