High Court Patna High Court - Orders

Randhir Bhagat vs The State Of Bihar on 21 June, 2011

Patna High Court – Orders
Randhir Bhagat vs The State Of Bihar on 21 June, 2011
                     IN THE HIGH COURT OF JUDICATURE AT PATNA
                                  Cr.Misc. No.7917 of 2011
                                      RANDHIR BHAGAT
                                              Versus
                                   THE STATE OF BIHAR
                                            -----------

3 21.06.2011 Heard learned counsel for the petitioner as well

as learned Additional Public Prosecutor for the state.

The petitioner is not named in the First

Information Report. It appears from the impugned order as

well as case diary that on the basis of confessional

statement of the petitioner, the looted motorcycle had been

recovered.

The contention of learned counsel for the

petitioner is that the so-called confessional statement of the

petitioner is nothing but only high handedness of the police.

It is also pointed out by him that except one, Motipur P.S.

Case No. 134 of 2010, there is no criminal antecedent of the

petitioner.

Considering the aforesaid facts and

circumstances of the case as well as submissions of the

parties, let the petitioner, namely, Randhir Bhagat be

released on bail on furnishing bail bond of Rs 10,000/- (ten

thousand) with two sureties of the like amount each in

connection with Motipur P.S. Case No. 164 of 2010 to the

satisfaction of Chief Judicial Magistrate, Muzaffarpur.

AKV/-                                       ( Hemant Kumar Srivastava,J.)