High Court Patna High Court - Orders

Anjani Rai vs The State Of Bihar on 21 June, 2011

Patna High Court – Orders
Anjani Rai vs The State Of Bihar on 21 June, 2011
                 IN THE HIGH COURT OF JUDICATURE AT PATNA
                              Cr.Misc. No.13101 of 2011
                                       ANJANI RAI
                                          Versus
                                THE STATE OF BIHAR
                                        -----------

5 21.6.2011 Heard learned counsel for the parties.

Four unknown persons took the informant

in a building and his Tata Indica Car was taken

away from Zero Mile Patna which later was

recovered found abandoned. The submission of

learned counsel for the petitioner is that he

has not been put on T.I. Parade and the material

against him is either information of spy or

confession of co-accused. He remained in custody

since 13.9.2010. Taking into consideration the

above discussed material even having criminal

antecedent, petitioner is allowed bail.

Thus, having regard to the facts and

circumstances of the case, let the above named

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 Additional Sessions Judge-II,

Patna in S.Tr.no. 1910/10.

AI                                                         ( Mandhata Singh, J.)