High Court Patna High Court - Orders

Dinesh Yadav vs State Of Bihar on 3 November, 2010

Patna High Court – Orders
Dinesh Yadav vs State Of Bihar on 3 November, 2010
                    IN THE HIGH COURT OF JUDICATURE AT PATNA
                                 Cr.Misc. No.33833 of 2010
                                        DINESH YADAV
                                              Versus
                                       STATE OF BIHAR
                                            -----------

02/ 3.11.2010 Heard learned counsel for the petitioner as well as learned

P.P. for the State.

Admittedly, petitioner is not named in the FIR and his name

surfaced in the confessional statement of co-accused Santosh Ram

who stated before the police that he has sold one motorcycle to the

petitioner but, admittedly, the aforesaid motorcycle was recovered

from an abandon place and not from the possession of the petitioner.

Except the aforesaid confessional statement, there is nothing against

the petitioner.

In the aforesaid circumstances, this anticipatory bail is

allowed and it is ordered that the petitioner( Dinesh Yadav) in the

event of arrest/ surrender within 30 days from the date of

communication of the order be released on bail in connection with

Maharajganj P.S. Case no. 138 of 2008 on furnishing bail bond of Rs

10,000/- with two sureties of the like amount each to the satisfaction

of the Chief Judicial Magistrate, Siwan subject to condition as laid

down under section 438(2) of the Cr. P.C.

      shahid                                              (Hemant Kumar Srivastava,J))