IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.18119 of 2011
Rakesh Kumar Yadav
Versus
The State Of Bihar
-----------
2 28.06.2011 Heard learned counsel for the petitioner as well
as learned Additional Public Prosecutor for the state.
The petitioner is neither named in the FIR nor
anything has been recovered from his conscious
possession. It would appear from perusal of the impugned
order that the stolen motorcycle has been recovered in
abandoned condition and except the confessional statement
as well as statement of one witness, namely, Santosh
Kumar who has stated that he had seen the petitioner with
one motorcycle, there is nothing against the petitioner.
Taking into consideration the aforesaid facts and
circumstances as well as submission of the parties, let the
petitioner, namely, Rakesh Kumar Yadav be released on
bail on furnishing bail bonds of Rs 10,000/- (ten thousand)
with two sureties of the like amount each in connection with
Motihari Muffasil (Lakhaura) P.S. Case No. 160 of 2010 to
the satisfaction of Chief Judicial Magistrate, East
Champaran at Motihari.
AKV/- ( Hemant Kumar Srivastava,J.)