High Court Patna High Court - Orders

Girdhari Jha vs The State Of Bihar on 27 June, 2011

Patna High Court – Orders
Girdhari Jha vs The State Of Bihar on 27 June, 2011
                      IN THE HIGH COURT OF JUDICATURE AT PATNA
                                   Cr.Misc. No.18048 of 2011
                                          GIRDHARI JHA
                                                Versus
                                      THE STATE OF BIHAR
                                              -----------

02/ 27.06.2011 Heard learned counsel for the petitioner as well as learned

Addl. P.P. for the State.

Although it is serious case of kidnapping but admittedly,

petitioner is not named in the first information report nor he was put

on test identification parade. The only material, which has come

against the petitioner, is said to be confessional statements of co-

accused persons and subsequently, victim has named the petitioner as

one of the culprits.

Considering the aforesaid facts and circumstances as well as

submissions of the parties, let the petitioner, Girdhari Jha , be released

on bail on furnishing bail bonds of Rs 10,000/- with two sureties of

the like amount each to the satisfaction of the Chief Judicial

Magistrate, Jamui in Laxmipur P.S. Case no. 213/2010.

shahid                                            (Hemant Kumar Srivastava,J)