IN THE HIGH COURT OF JUDICATURE AT PATNA Cr.Misc. No.9633 of 2011 SANTOSH KUMAR @ BHIM KUMAR Versus THE STATE OF BIHAR -----------
2 28.4.2011 Heard learned counsel for the parties.
F.I.R. is lodged about killing of
informant’s husband by unknown criminals, coming
on Motorcycle but after two months and 15 days
while she was examined under section 164 Cr.P.C.
named this petitioner as assailant but she did
not remain stand on that version while examined
in S.Tr.No. 39/2011 in the court of Additional
Sessions Judge, F.T.C. I, Patna, while some of
the co-accused were tried.
Thus, having regard to the facts and
circumstances of the case, let the above named
petitioner be released on bail on furnishing
bail bond of Rs. 10,000/- (ten thousand) with
two sureties of the like amount each to the
satisfaction of Sub-Divisional Judicial
Magistrate, Masaurhi in Punpun P.S. Case No.
24/10.
AI ( Mandhata Singh, J.)