IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.1397 of 2011
SHOYEB AKHTAR @ SHOAIB AKHTAR @ CHUNU
Versus
THE STATE OF BIHAR
2 23.02.2011
Heard learned counsel for the petitioner as well as learned
Addl. P.P. for the State.
The petitioner seeks his bail in connection with Sidhwalia
P.S. Case No. 89 of 2010 registered under sections 302, 120B and
379/34 of the Indian Penal Code.
Admittedly, neither petitioner is named in the F.I.R. nor in
the protest petition subsequently, filed by the informant. It appears
from perusal of the impugned order that in course of investigation
mobile set of the deceased was recovered from the conscious
possession of the petitioner.
The contention of learned counsel for the petitioner is that in
the aforesaid mobile set sim card of one Sunil Singh was found and as
a matter of fact, said mobile set had been purchased by the petitioner
from the aforesaid Sunil Singh.
Considering the aforesaid submissions as well as facts and
circumstances of the case, let the petitioner, Shoyeb Akhtar @ Shoaib
Akhtar @ Chunu be released on bail on furnishing bail bond of Rs
10,000/- (ten thousand) with two sureties of the like amount each in
connection with Sidhwalia P.S. Case No. 89 of 2010 to the satisfaction
of the Chief Judicial Magistrate, Gopalganj.
Shahid (Hemant Kumar Srivastava,J.)