IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.718 of 2011
SUMAN KUMAR
Versus
THE STATE OF BIHAR
-----------
03/ 26.03.2011 Heard learned counsel for the petitioner as well as learned
Addl. P.P. for the State.
Two persons were apprehended by the Bank official when
they had gone to open an account in the aforesaid bank. In course of
investigation, one co-accused Arun Kumar was arrested and confessed
his guilt disclosing that petitioner is one of his associates.
Learned counsel for the petitioner submits that neither any
incriminating article has been recovered from his possession nor the
petitioner has been put on test identification parade and except the
confessional statement of co-accused, there is nothing against the
petitioner.
Taking into consideration the above stated facts and
circumstances as well as submissions of the parties, let petitioner,
Suman Kumar, 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 Chief Judicial Magistrate, Patna in Patrakar Nagar P.S. Case no.
215 of 2010.
shahid (Hemant Kumar Srivastava,J)