High Court Patna High Court - Orders

Raju Kumar @ Raju Sahani vs The State Of Bihar on 25 October, 2011

Patna High Court – Orders
Raju Kumar @ Raju Sahani vs The State Of Bihar on 25 October, 2011
              IN THE HIGH COURT OF JUDICATURE AT PATNA
                            Cr. Misc. No.35707 of 2011
             Raju Kumar @ Raju Sahani, son of Umesh Sahani, resident of
             Bilanpur, P.S. Lalganj, district Vaishali
                                                     .. Petitioner
                                        Versus

             The State Of Bihar                    .. Opposite party

                                       ****

/2/ 25 October Heard learned counsel for the petitioner and the
2011
State.

This is an application for grant of regular bail
for offence under Section 379 of the Penal Code.

This is a case with regard to the theft of Sumo
Victa. The only material against the petitioner is that by the
order of the Sessions Judge rejecting the bail petition of the
petitioner is confessional statement of co-accused, Manoj,
that he is the member of the gang. The petitioner is in jail
since 28.07.2011.

Having regard to the facts and circumstances,
the petitioner, above named, is directed to be released on
bail on furnishing bail bond of Rs.10,000/- (rupees ten
thousand) with two sureties of the like amount each in
connection with Shastrinagar P.S. Case No. 185 of 2011 to
the satisfaction of the Chief Judicial Magistrate, Patna.

( Gopal Prasad, J.)
S.A.