IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.22437 of 2011
Mukesh Sardar
Versus
The State Of Bihar
-----------
02/ 27.07.2011 Heard learned counsel for the petitioner as well as
learned Addl. Public Prosecutor for the State.
Petitioner is in jail custody since 17.3.2011 in a case
registered under section 394 of the IPC.
Petitioner is not named in the first information report nor
anything has been recovered from his conscious possession. It
appears from perusal of the impugned order that in course of
investigation, three proposed prosecution witnesses claimed to have
seen the petitioner loitering near the place of the occurrence before
the alleged occurrence and apart from this, informant claimed to
identify the petitioner when he had been kept in police station.
Taking into consideration the above stated facts and
circumstances as well as submissions of the parties, let the
petitioner, Mukesh Sardar, be released on bail on furnishing bail
bonds of Rs 10,000/- with two sureties of the like amount each to
the satisfaction of the Chief Judicial Magistrate, Supaul in Jadia
P.S. Case no. 13/2011.
shahid (Hemant Kumar Srivastava,J)