Patna High Court Cr.Misc. No.12869 of 2013 (4) dt.26-09-2013
IN THE HIGH COURT OF JUDICATURE AT PATNA
Criminal Miscellaneous No.12869 of 2013
======================================================
1. Satendra Yadav S/O Jagdish Yadav R/O Village- Damgarwa, P.S.-
Paraiya, District- Gaya
.... .... Petitioner/s
Versus
1. The State Of Bihar
.... .... Opposite Party/s
======================================================
======================================================
CORAM: HONOURABLE MR. JUSTICE HEMANT KUMAR
SRIVASTAVA
ORAL ORDER
04/ 26.09.2013 Heard learned counsel for the petitioner as well as learned
Addl. Public Prosecutor for the State.
Petitioner is named in the first information report but
admittedly, informant is not an eye-witness of the alleged occurrence
and he came to know about name of the petitioner and others from the
persons who had assembled near the dead body of the deceased.
In course of investigation, statements of some of the
witnesses were recorded but the aforesaid witnesses did not claim to
have seen the petitioner and others committing alleged crime.
Moreover, persons who disclosed names of the petitioner and others
have not been examined by Investigating officer.
Although petitioner carries criminal antecedent but in the
present case, there appears to be nothing against him.
Accordingly, petitioner 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 Sub divisional Judicial
Magistrate, Sherghati District Gaya in Gurua P.S. Case no. 84/2010.
shahid (Hemant Kumar Srivastava,J)