High Court Patna High Court - Orders

Jayant Kumar @ Jayant Gope vs State Of Bihar on 8 December, 2010

Patna High Court – Orders
Jayant Kumar @ Jayant Gope vs State Of Bihar on 8 December, 2010
                     IN THE HIGH COURT OF JUDICATURE AT PATNA
                                  Cr.Misc. No.35025 of 2010
                              JAYANT KUMAR @ JAYANT GOPE
                                               Versus
                                        STATE OF BIHAR

3   08.12.2010

Heard learned counsel for the petitioner as well as learned

counsel for the state.

Petitioner is not named in the F.I.R. and it appears from

impugned order dated 04.08.2010 passed by learned Sessions

Judge that in course of investigation, it came to light that the

petitioner was found using the looted mobile. The learned Sessions

Judge while rejecting the prayer for bail of the petitioner, granted

him an opportunity to move his prayer for bail after framing of the

charge. It further appears that after framing of the charge, the

petitioner again moved before Sessions Judge for grant of bail but

his prayer for bail was rejected by learned Additional Sessions

Judge-Ist, Jehanbad holding that no new ground is available to the

petitioner to renew his prayer for bail.

Considering the facts and circumstances as well as

submissions of the parties, the petitioner, namely, Jayant Kumar @

Jayant Gope is directed to be released on bail on furnishing bail

bond of Rs 10,000/- (ten thousand) with two sureties of the like

amount each in connection with Parasi P. S. Case No. 06 of 2010

corresponding to S. Tr. No. 315 of 2010/41 of 2010 to the

satisfaction of Additional Sessions Judge-Ist, Jehanabad.

          AKV/-                               (Hemant Kumar Srivastava,J.)