IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.19024 of 2011
SONU PATEL son of Ashok Patel, resident of
village-Mathanital, P.S.-Malsalami, Dist.-Patna
Versus
THE STATE OF BIHAR
-----------
2. 16.6.2011. Heard Mr. Chhote Lal Mishra, learned counsel for
the petitioner, and Dr. Kumar Uday Pratap Narayan, learned
Additional Public Prosecutor for the State.
The petitioner, who is in custody since 2.6.2010 in
connection with Sessions Trial No.282 of 2010 arising out of
Sasaram Rail P.S. Case No.11 of 2010 for the offences under
sections 302 and 201 of the Indian Penal Code, has prayed for grant
of bail.
It was submitted by learned counsel for the
petitioner that after noticing the dead body on the railway line, a first
information report against unknown was lodged. During
investigation, on the confession of some of the co-accused, the
petitioner’s name transpired. It was submitted that co-accused,
namely, Prabhu Lal Gupta @ Prabhulal @ Babu Lal Gupta and
Gupteshwar Prasad Gupta, on whose confession the petitioner was
made accused, have already been granted bail on 12.10.2010 vide
Cr.Misc. No.27741 of 2010. The said fact has been stated in
paragraph-9 of the petition. Similarly, it has been submitted that
other co-accused, namely, Ramanand Shukla, Vikash Shukla and
Sonu Kumar Shukla have been granted bail by this court on
14.3.2011 vide Cr. Misc. No.43258 of 2010.
In view of the facts and circumstances of the case
2
particularly the fact that number of co-accused persons have been
granted bail, let the petitioner, above named, be released on bail on
furnishing bail bond of Rs.10,000/- with two sureties of the like
amount each to the satisfaction of learned Additional Sessions
Judge, F.T.C. No.I, Rohtas at Sasaram in connection with S.Tr.
No.282 of 2010 arising out of Sasaram Rail P.S. Case No.11 of
2010.
Md.S. ( Rakesh Kumar, J.)