IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.41925 of 2010
MANOJ KUMAR @ MANOJ RAI
Versus
STATE OF BIHAR
-----------
03. 25.03.2011. Heard.
The case is under Section 394 of the
IPC and no one is named in the FIR. The
prayer for bail of the petitioner has been
rejected in spite of no valid material by
making reference to paragraph-6 of the case
diary in which as per the court below one of
the victims had identified the present
petitioner.
The submission is that if the
petitioner was identified by the victim then
his name ought to have appeared in the FIR.
Let the above named petitioner be
released from custody on furnishing bond of
Rs.10,000/-(ten thousand) with two sureties
of the like amount each to the satisfaction
of Chief Judicial Magistrate, Sitamarhi in
Belsand P.S.Case No.87 of 2010.
B.Kr. ( Dharnidhar Jha,J.)