IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.4761 of 2011
RAKESH PANDIT, son of rameshwar Pandit, resident of village-
Pathkhauliya, Beside Bagaha Jail, P.S- Bagaha Nagar, District- West Champaran
Versus
THE STATE OF BIHAR
2. 28.02.2011 The petitioner is in custody since 9.7.2010 in relation
to Chhatauni P.S.Case No. 7 of 2010, instituted under Section
395,412 of the Indian Penal Code.
The F.I.R is against unknown as per the order sheet of
the Learned Sessions Judge. It is apparent that petitioner’s name
subsequently surface on basis of alleged confessional statement
of co-accused Rizwan alias Chand and this there is nothing to
implicate the petitioner, no articles were recovered from the
petitioner much less identified.
Considering the aforesaid, let the above named
petitioner be released on bail on furnishing bail bond of Rs.
10,000/-( Rupees Ten Thousand) with two sureties of the like
amount each to the satisfaction of Chief Judicial Magistrate,
Motihari, East Champaran in Chhatauni P. S. Case No. 07/2010
Namita ( Navaniti Prasad Singh, J.)