IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.21033 of 2011
Roshan Kumar
Versus
The State Of Bihar
--------
02/ 20.07.2011 Heard learned counsel for the petitioner as well as learned
Addl. Public Prosecutor for the State.
Petitioner is not named in the first information report and in
course of investigation photograph of the petitioner was shown to the
witnesses who suspected the involvement of the petitioner in the
alleged crime and on the basis of the aforesaid material, petitioner was
arrested and confessed his guilt. Apart from aforesaid material, there
is nothing against the petitioner.
Accordingly, petitioner, Roshan Kumar, is directed to 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 Addl.
Sessions Judge III, Patna in Sessions Trial no. 1170/2010 arising out
of Pirbahor P.S. Case no. 100/2010.
shahid (Hemant Kumar Srivastava,J)