High Court Patna High Court - Orders

Ved Prakash @ Vedu vs The State Of Bihar on 25 January, 2011

Patna High Court – Orders
Ved Prakash @ Vedu vs The State Of Bihar on 25 January, 2011
                   IN THE HIGH COURT OF JUDICATURE AT PATNA
                               Cr.Misc. No.44442 of 2010
                     VED PRAKASH @ VEDU, SON OF SURESH RAI
                                         Versus
                                THE STATE OF BIHAR
                            For State............... B.N. Pandey
                                                    A.P.P
                                        -----------

02 25.01.2011 Heard learned counsel for the petitioner as well as

learned Public Prosecutor for the State.

Petitioner seeks his bail in connection with Athmalgola

P.S. Case No. 137 of 2010 registered under Section 392 of the

Indian Penal Code.

Neither petitioner is named in the First Information

Report nor anything has been recovered from his conscious

possession. The petitioner has not been put on test identification

parade and except the so-called confessional statement as well as

some mobile details, there is nothing against the petitioner.

Accordingly, above named petitioner is directed to be

released on bail on furnishing bail bonds of Rs. 10,000/- (Ten

Thousand) with two sureties of the like amount each to the

satisfaction of Additional Chief Judicial Magistrate, Barh, Patna in

connection with above stated Athmalgola P.S. Case no. 137 of 2010.

Shahzad                               ( Hemant Kumar Srivastava, J.)