IN THE HIGH COURT OF JUDICATURE AT PATNA Cr.Misc. No.37541 of 2011 Rajiv Kumar Singh, son of Late Maheshwari Prasad Singh, resident of village-Matihani, P.S.-Matihani in the district of Begusarai. .........Petitioner Versus The State of Bihar ..........Opp. Party. -----------
2 16.11.2011 Heard learned counsel for the petitioner and learned counsel
appearing on behalf of the State.
The petitioner is in custody since 4.7.2011 in a case registered
for the offence under Section 302/34 and 120B of the Indian Penal
Code.
It is submitted that though seven persons have been named in
the F.I.R, the petitioner is not named. His name transpired in course of
investigation on the basis of confessional statement of a co-accused
Rohit Kumar. Apart from confessional statement of Rohit Kumar, the
confessional statement of petitioner is also said to be there in the case
diary.
The learned counsel for the petitioner submits that save and
except confessional statement, there is no material in the case diary to
connect him with the allegation. The investigation is complete and
charge sheet has already been submitted against the petitioner.
Considering the facts and circumstances of the case, the
petitioner is directed to be released on bail on furnishing bail bonds of
Rs. 10,000/- (Ten Thousand only) with two sureties of the like amount
each to the satisfaction of the learned Chief Judicial Magistrate,
Begusarai in connection with Barauni (Chakia) P.S. Case No. 120 of
2011.
Sanjeet/ (Ashwani Kumar Singh, J.)