IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.37437 of 2009
1. SANJAY KUMAR SINGH @ MAHATMA S/O LATE SHEO KUMAR SINGH,
R/O. VILL AGWANPUR, P.S.BARH, DISTT- PATNA
Versus
1. THE STATE OF BIHAR
-----------
06. 29.09.2010 The called for report has been received from
the trial-court, wherein it is stated that out of 24
witnesses seven have been examined.
Heard the bail prayer of the petitioner. The
case is under Section 364 of I.P.C.
Learned counsel for the petitioner submits
that the petitioner is not named in the F.I.R. and there
is no other circumstance against the petitioner to
show his complicity excepting that co-accused
Krishna Singh had confessed naming the petitioner
as one of his associates in the commission of the
crime. It is further submitted that none of the seven
witnesses examined by the prosecution supported the
case of the prosecution before the trial-court.
Learned counsel further submits that the petitioner is
in custody since 12.04.2007.
Learned Addl. P.P. does not point out any
other material against the petitioner.
2
In the facts and circumstances of the case,
petitioner Sanjay Kumar Singh @ Mahatma is
admitted to bail on furnishing bail bond of
Rs.10,000/- (Ten thousand) with two sureties of the
like amount each to the satisfaction of Addl. Sessions
Judge, I, Barh, Patna in connection with Sessions
Trial No.1619 of 2007.
(C.M. Prasad, J.)
Mkr.