IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.21456 of 2011
Sanjay Ram son of Mahesh Ram, resident of village-Champapur,
P.S.-Bakhtiarpur, District-Patna. .....Petitioner.
Versus
The State of Bihar. ...Opposite Parties.
-----------
3. 26.08.2011 Heard learned counsel for the parties.
Informant’s wife was killed and two mobiles were
taken away by unknown miscreants. One of the mobile set was
recovered in the case from possession of one Vinod Prasad, who
stated about purchase of the same from this petitioner and
according to learned counsel for the petitioner only to save his
skin. Another material against this petitioner is his confession
made before police not justifies petitioner’s further
incarceration.
Petitioner is in jail custody since 05.01.2011.
Considering the aforesaid submissions of the parties,
let the above named petitioner be released on bail on furnishing
bail bond of Rs. 10,000/- (Ten Thousand only) with two sureties
of the like amount each to the satisfaction of Chief Judicial
Magistrate, Nalanda at Biharsharif in connection with
Deepanagar P.S. Case No. 19/10.
Kamlesh (Mandhata Singh, J.)