IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.32060 of 2011
Kishore Kumar Son of Chhote Lal Prasad, Resident of village
Piro, P.S- Piro, dist- Bhojpur.
Versus
The State Of Bihar
-----------
02 12.10.2011 Heard learned counsel for the petitioner and the
learned A.P.P for the State.
The petitioner is accused in connection with Bihiya
P.S.case No. 88 of 2009 registered under Section 392 of the
Indian Penal Code.
Learned counsel appearing on behalf of the
petitioner submits that the case was registered on 18.5.09 for
the occurrence of 17.5.2009 under Section 392 of I.P.C.,
against three unknown persons. The petitioner has been made
accused in this case only on the basis of the confessional
statement of the co-accused, Rajesh Kumar Singh, whose
name had come in the confessional statement of the co-
accused, Hakim Singh from whom the looted mobile was
recovered .
From the impugned order dated 29.8.2011,
whereby the bail prayer of the petitioner has been rejected, it
appears that the name of the petitioner has come in the
2
confessional statement of the co-accused, Rajesh Kumar
Singh, as recorded under Section 164 Cr.P.C., who has stated
that the petitioner has sold the mobile to the co-accused,
Hakim Singh .
Having regard to the facts and the circumstances of
the case, the petitioner abovenamed, are directed to be
released on bail on his furnishing bail bond of Rs. 10,000/-(
Rupees Ten Thousand) each with two sureties of the like
amount each to the satisfaction of 1st Class J.M. Bhojpur,
Ara in connection with Bihiya P.S.case No. 88 of 2009.
Namita ( Rajendra Kumar Mishra, J.)