IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.3638 of 2011
SANJAY TUDU @ MANAGER DA
Versus
THE STATE OF BIHAR
-----------
02/ 23.03.2011 Heard learned counsel for the petitioner as well as learned
Addl. P.P. for the State.
Petitioner is not named in the first information report and it
appears from perusal of the impugned order as well as submission of
the learned counsel for the petitioner that name of this petitioner came
in this case in the confessional statement of co-accused.
It is pointed out by the learned counsel for the petitioner that
at para 32 of the case diary one witness has named the petitioner but
the statement of the aforesaid witness comes under the category of
hearsay evidence and so far as criminal antecedent of the petitioner is
concerned, petitioner has been remanded in other cases on the basis of
confessional statement.
Taking into consideration the above stated facts and
circumstances as well as submissions of the parties, let petitioner,
Sanjay Tudu @ Manager Da, be released on bail on furnishing bail
bonds of Rs 10,000/- with two sureties of the like amount each to the
satisfaction of Addl. District Judge II, Jamui in Sessions Trial no.
264/2010 arising out of Chandramandih P.S. Case no. 05 of 2008
subject to the conditions that one of the sureties must be close relative
of the petitioner and holder of the landed property.
shahid (Hemant Kumar Srivastava,J)