High Court Patna High Court - Orders

Dhrambir Yadav &Amp; Anr vs State Of Bihar on 25 June, 2010

Patna High Court – Orders
Dhrambir Yadav &Amp; Anr vs State Of Bihar on 25 June, 2010
                 IN THE HIGH COURT OF JUDICATURE AT PATNA
                             Cr.Misc. No.21138 of 2010
                             1. DHRAMBIR YADAV
                             2. Ranmbhu Ram
                                          Versus
                                   STATE OF BIHAR
                                        -----------

2. 25.6.2010 Heard learned counsel for the petitioners and

the State.

The defence of the petitioners in a Police case

under Sections 392 of the Penal Code is of the F.I.R.

against unknown when there is no recovery from him,

only material being confession before the police,

inadmissible in evidence.

Considering the facts and circumstances of

the case, let the petitioners above named be enlarged on

bail on furnishing bail bonds of Rs. 20,000/- (twenty

thousand) each with two sureties of the like amount

each to the satisfaction of the Chief Judicial Magistrate,

Gopalganj in connection with Vijaypur P.S. Case No. 24

of 2010.

P. Kumar                                                 ( Navin Sinha, J.)