High Court Patna High Court - Orders

Sonu Kumar Singh vs The State Of Bihar on 15 October, 2011

Patna High Court – Orders
Sonu Kumar Singh vs The State Of Bihar on 15 October, 2011


IN THE HIGH COURT OF JUDICATURE AT PATNA
Criminal Miscellaneous No.32485 of 2011
Sonu Kumar Singh
Versus
The State Of Bihar

2. 15.10.2011. Heard learned counsels for the

petitioner and the State.

The petitioner is apprehending his

arrest in a case registered under Sections

395 and 397 of the Indian Penal Code. Later

on Section 396 of the I.P.C. was also added.

It is alleged that during dacoity

one Rajendra Paswan was apprehended by the

villagers who disclosed the name of eight

persons in which the petitioner’s name did

not figure. Subsequently, one of the co-

accused Amarnath Kumar @ Guddu Kumar Paswan

named the petitioner to the effect that

pistol was brought by Amarnath Kumar from

the petitioner’s house and the petitioner

participated in other dacoity alongwith

Amarnath Kumar.

The statement has been made in the

supplementary affidavit filed on behalf of

the petitioner to the effect that the

petitioner has never been made accused under

Section 395 of the I.P.C. except three

excise cases in which the petitioner is on
2

bail. It is submitted by the learned counsel

for the petitioner that no recovery has been

made from possession of petitioner.

Considering the fact that only

confession of subsequently apprehended

accused is against the petitioner, let the

petitioner, above named, be released on bail

in the event of arrest or surrender before

the learned court below within a period of

twelve weeks from today in connection with

Daudnagar P.S. Case No. 53 of 2011 on

furnishing bail bond of Rs.10,000/-(Ten

Thousand) with two sureties of the like

amount each to the satisfaction of the

learned C.J.M. Aurangabad, subject to the

conditions as laid down under Section 438(2)

of the Code of Criminal Procedure.

U. K.                                    ( Dinesh Kumar Singh, J)