IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.3309 of 2010
RANJU SHUKLA
S/o Late Dev Kumar Shukla Versus
THE STATE OF BIHAR
06/ 01.09.2010
Heard learned counsel for the petitioner and learned counsel
appearing for the State.
It would appear from the records that some unknown
criminals attacked on the informant and in that course they committed
murder of three persons. Apart from that some persons also sustained
injury.
Admittedly, the petitioner is not named in the FIR and
during the course of investigation name of the petitioner surfaced in
this case on the basis of disclosure made by the spy of the police in
paragraphs 51 and 101 of the case diary. Except the aforesaid
paragraphs learned counsel for the State could not succeed to place
any material to show the complicity of the petitioner in the alleged
crime. Moreover, some co-accused has already been granted privilege
of bail by a bench of this court vide order dated 4.10.2005 passed in
Cr. Misc. no.29116/2005.
Accordingly, the petitioner is directed to be released on bail
in connection with Fatwah P.S. Case no. 68 of 2005 on furnishing bail
bond of Rs 10,000-/ with two sureties of the like amount each to the
satisfaction of Sri Sunil Kumar Mishra, Judicial Magistrate, Ist Class,
Patnacity.
shahid (Hemant Kumar Srivastava,J))