IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.36388 of 2010
MUKESH KUMAR
Versus
STATE OF BIHAR
3 09.12.2010
Heard learned counsel for the petitioner as well as
learned counsel for the state.
Petitioner is not named in the FIR and it is only stated
that the motorcycle of deceased was recovered in front of shop
of the petitioner and except the aforesaid material, there is
nothing against the petitioner although some of the witnesses
have claimed to have seen the petitioner driving the aforesaid
motorcycle prior to the alleged occurrence.
Considering the facts and circumstances as well as
submissions of the parties, the petitioner, namely, Mukesh
Kumar is directed 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 Janki Nagar P. S. Case No. 43
of 2010 to the satisfaction of Chief Judicial Magistrate, Purnea.
AKV/- (Hemant Kumar Srivastava,J.)