High Court Patna High Court - Orders

Md.Ishrail @ Isar vs State Of Bihar on 11 March, 2011

Patna High Court – Orders
Md.Ishrail @ Isar vs State Of Bihar on 11 March, 2011
                      IN THE HIGH COURT OF JUDICATURE AT PATNA
                                   Cr.Misc. No.40202 of 2010

                     MD.ISHRAIL @ ISAR, Son of Md. Kailu Nadaf, resident of
                     Village- Chhotaki Dayan, Police Station- Baheri, district-
                     Darbhanga          ------------------------------------ Petitioner
                                                Versus
                                       STATE OF BIHAR
                                             -----------

03 11-03-2011 Heard Sri Gagandeo Yadav, learned counsel for the

petitioner and Sri A.M.P. Mehta, learned Addl. Public Prosecutor.

The petitioner, who is in custody in Pandaul( Sakari)

P.S. Case No.154 of 2005 for the offence under Sections 395 and

397 of the Indian Penal Code, has prayed for grant of bail on the

ground that co-accused , on whose confession the petitioner was

made accused, has already been granted bail.

Learned counsel for the petitioner submits that save

and except confessional statement of co-accused, there is nothing

on record to connect the petitioner in the present case. The

petitioner was also not put on T.I.Parade.

In view of the facts and circumstances, particularly the

fact that co-accused on whose confession the petitioner was made

accused has already been granted bail, let the petitioner above

named 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 Ram Jha, learned Judicial Magistrate,

Madhubani in connection with Pandaul (Sakari ) P.S. Case No.154

of 2005.

NKS/-                                         ( Rakesh Kumar,J.)