IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.2253 of 2011
RAJENDRA PRASAD
Versus
THE STATE OF BIHAR
03/ 04.02.2011
Heard learned counsel for the petitioner as well as learned
P.P. for the State.
Petitioner seeks his bail in connection with Agamkuan P.S.
case no.203/2010 registered under section 392 of the IPC.
Admittedly, neither petitioner is named in the first
information report nor anything has been recovered from his
conscious possession. In course of investigation, two accused were
arrested and they disclosed that they used to sell looted articles to
Soloni Jewellers. The complicity of one Guddu Kumar also came in
light. The said Guddu Kumar happens to be maternal nephew of
petitioner.
Considering the aforesaid facts and circumstances as well as
submissions of the parties, petitioner, Rajendra Prasad is directed to be
released on bail on furnishing bail bond of Rs 10,000/- with two
sureties of the like amount each to the satisfaction of the ACJM,
Patnacity in Agamkuan P.S. Case no. 203/2010.
shahid (Hemant Kumar Srivastava,J)