IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.11605 of 2011
RANJEET RAM @ RANJEET KUMAR, SON OF JAY NATH RAM
Versus
THE STATE OF BIHAR
-----------
02 22.04.2011 Heard learned counsel for the petitioner as well as
learned Additional Public Prosecutor for the State.
Taking into consideration that neither petitioner is
named in the first information report nor anything has been
recovered from his conscious possession and except the so-called
confessional statement of co-accused, there is nothing against the
petitioner, let the petitioner be released on bail on furnishing bail
bonds of Rs. 10,000/- (Ten Thousand) with two sureties of the like
amount each to the satisfaction of Sri Sanjiv Kumar, Judicial
Magistrate, Danapur, Patna in connection with Danapur P.S. Case
No. 154 of 2010.
Shahzad (Hemant Kumar Srivastava, J )