IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.37482 of 2011
Amit Yadav, S/o Late Pawan Yadav.
Versus
The State Of Bihar
-----------
2 15.11.2011 Heard learned counsel for the petitioner and learned
counsel for the State.
The petitioner has been remanded in the present case
which was registered against unknown under Section 392 of the
Indian Penal Code on 30.04.2011.
It is submitted that save and except the confessional
statement of the petitioner recorded by the police, there is no
other material to connect the petitioner with the alleged offence.
Even though, he is in custody since 30.04.2011 he has not been
put on test identification parade.
Considering the aforesaid facts, the petitioner named
above is directed to 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 Chief Judicial Magistrate,
Gaya in connection with Moffasil P.S. Case No. 22 of 2011.
(Ashwani Kumar Singh, J.)
Md. Ibrarul