IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.18181 of 2011
Rahul Kumar Yadav, S/O- Shailendra Prasad @ Prem Kumar
Versus
The State Of Bihar
with
Cr.Misc. No.19187 of 2011
Puja Srivastava @ Sweeta @ Renu, W/O-Sanjay Kumar
Versus
The State Of Bihar
-----------
02 28.06.2011 Both the above stated petitions arise out of
Patrakar Nagar P.S. Case No. 209 of 2010 registered under
Sections 302, 201, 120B/34 of the Indian Penal Code and,
accordingly, both the above stated petitions are being
disposed of by this common order.
It would appear from perusal of the first
information report that the first information report is based on
the confessional statement of petitioner in Cr. Misc. No.
18181 of 2011. So, even if, the contents of F.I.R. assumed to
be true, then also, petitioner in Cr. Misc. No. 18181 of 2011
assaulted the deceased with fists and slaps whereas petitioner
in Cr. Misc. No. 19187 of 2011 is said to be order giver. It is
admitted case of the prosecution that it were co-accused
Sanjay and Shiv Kumar who repeatedly gave dagger blow to
the deceased whereas co-accused Sanjay gave cylinder blow
to the deceased.
Considering the aforesaid facts and
circumstances as well as submissions of the parties, let the
petitioners be released on bail on furnishing bail bonds of Rs.
10,000/- (Ten Thousand) each with two sureties of the like
2
amount each to the satisfaction of Chief Judicial Magistrate,
Patna in connection with Patrakar Nagar P.S. Case No. 209 of
2010.
Shahzad ( Hemant Kumar Srivastava, J.)