IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr. Misc. No.13911 of 2010
SHASHI KANT JHA, Son of Kamla Kant Jha
Versus
THE STATE OF BIHAR
-----------
4/ 13.08.2010 Heard learned counsel for the parties.
Petitioner is an accused in a case under Sections 379 and
302 of the Indian Penal Code for stealing idol of the temple and killing
the priest.
Learned counsel for the petitioner submits that the
petitioner has been implicated on the basis of his own confessional
statement. He further submits that no one has seen him either killing
the deceased or fleeing away with the idol. The petitioner is in custody
since 17.12.2008.
In the circumstances, petitioner, named above, is directed
to be released on bail on furnishing bail bond of Rs. 5,000/- (Five
thousand) with two sureties of the like amount each to the satisfaction
of 1st Addl. Sessions Judge, Samstipur in connection with
Dalsinghsarai P.S. case no. 322 of 2008 (S.T. No. 185 of 2009) with
the condition that one of the bailors would be his own / close relative,
who will give an undertaking that they would ensure his presence on
the date fixed in the proceeding. Furthermore, he will not physically
absent for two consecutive dates at stretch, till all the non-official
witnesses are examined.
(Samarendra Pratap Singh, J.)
Uday/