IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.5349 of 2011
SUNIL KUMAR @ SUSHIL KUMAR @ SADHU @ SATYENDRA KOL Son of
Kanhaiya Kol, resident of village- Pader. P.S- Robartsganj Kotwali, District- Sonbhadra(U.P)
Versus
THE STATE OF BIHAR
-----------
2. 15.03.2011 The petitioner is in custody since 6.5.2010 in relation
to Nokha ( Baghaila) P.S.Case No. 93 of 2007 instituted under
Section 302 of the Indian Penal code read with Explosive
Substances Act, Arms Act and Criminal law Amendment Act.
In the F.I.R, it is alleged that forty to forty-five
extremists attacked the police picket, killing them and looted
away the arms and set fire to their vehicles. The F.I.R was
against unknown. It is said that on confessional statement of
Mahesh Singh petitioner named was implicated in the present
case.
Learned counsel for the petitioner points out that
Mahesh Singh has already been granted bail while Cr.
Misc.33874 of 2008 disposed of on 27.08.2008.
Be that as it may, let the above named petitioner be
released on bail on furnishing bail bond of Rs. 10,000/- ( Rupees
Ten Thousand) with two sureties of the like amount each to the
satisfaction of Chief Judicial Magistrate, Rohtas in Nokha (
Baghaila) P.S.Case No. 93 of 2007, subject to the conditions that
one of the bailors should be Subodh Kol brother of the
petitioner.
Namita ( Navaniti Prasad Singh, J.)
2