High Court Patna High Court - Orders

Amar Kumar vs State Of Bihar on 3 May, 2011

Patna High Court – Orders
Amar Kumar vs State Of Bihar on 3 May, 2011
                       IN THE HIGH COURT OF JUDICATURE AT PATNA
                                    Cr.Misc. No.40805 of 2010
                                           AMAR KUMAR
                                                Versus
                                         STATE OF BIHAR
                                              -----------

02 03.01.2011 Heard learned counsel for the petitioner as well as

learned P.P. for the State.

Petitioner is not named in the First Information Report

and nothing has been recovered from his conscious possession.

It appears from perusal of the impugned order that on the basis

of confessional statement of the petitioner some stolen articles

have been recovered from the house of the co-accused.

Paragraph 8 of this application reveals that petitioner does not

have any criminal antecedent.

Considering the aforesaid facts as well as submissions

of the parties, petitioner, Amar Kumar, is directed to be released

on bail on furnishing bail bonds of Rs. 10,000/- with two sureties

of the like amount each to the satisfaction of Additional Chief

Judicial Magistrate, Patna City in connection with Alamganj P.S.

Case No. 202 of 2010.

Shahzad                                         ( Hemant Kumar Srivastava, J.)