IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.2475 of 2011
VINOD KUMAR @ SONI, SON OF NAND KESHRI PRASAD CHOURASIA
Versus
THE STATE OF BIHAR
-----------
02 09.03.2011 Heard learned counsel for the petitioner as well as
learned Additional Public Prosecutor for the State assisted by
learned counsel for the informant.
Learned counsel for the informant submits that on the
basis of confessional statement of co-accused, the weapon used in
committing the alleged crime as well as blood stained clothes have
been recovered so the above stated confessional statement is
admissible in evidence. He also submits that trial has already begun
in lower court.
Taking into consideration that petitioner is not named
in the First Information Report and the name of this petitioner
surfaced in this case in confessional statement of co-accused and
moreover, having similar allegation co-accused Talkeshwar Prasad
@ Talkeshwar Shah @ Tarkeshwar Prasad @ Tarkeshwar Sao has
already been released on bail vide order dated 11.10.2010 passed in
Cr. Misc. No. 37884 of 2010, let the petitioner be released on bail
on furnishing bail bond of Rs. 10,000/- (Ten Thousand) with two
sureties of the like amount each to the satisfaction of Sri Vivek
Bhardwaj, Judicial Magistrate, Ist Class, Ara in connection with
Shahpur P.S. Case No. 151 of 2010.
Shahzad (Hemant Kumar Srivastava, J )