IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.18078 of 2011
Niraj Chai @ Niraj Kumar, S/O-Rama Shankar Prasad @ Shankar Chai
Versus
The State Of Bihar
-----------
02 29.06.2011 Heard learned counsel for the petitioner as well as
learned Additional Public Prosecutor for the State.
Petitioner is not named in the first information
report and the name of this petitioner came in this case in course
of investigation. The impugned order of learned Additional
Sessions Judge, Patna demonstrates that none has seen the actual
killing of the deceased and the entire prosecution case is based
upon circumstantial evidence. So far as petitioner is concerned,
it appears that except the confessional statement, there is nothing
against him. Moreover, having more or less similar allegation,
one co-accused, namely, Mahesh Gope has already been granted
privilege of bail by another Bench of this Court vide order dated
14.06.2011 passed in Cr. Misc. No. 18316 of 2011.
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 Chief Judicial Magistrate, Patna in connection
with Pirbahore P.S. Case No. 285 of 2010.
Shahzad ( Hemant Kumar Srivastava, J.)