High Court Patna High Court - Orders

Abhishekh Kumar vs The State Of Bihar on 22 July, 2011

Patna High Court – Orders
Abhishekh Kumar vs The State Of Bihar on 22 July, 2011
            IN THE HIGH COURT OF JUDICATURE AT PATNA
                       Cr.Misc. No.22145 of 2011
                           Abhishekh Kumar
                                 Versus
                           The State Of Bihar
                                -----------

02/ 22nd July 2011 Heard learned counsel for the petitioners and

learned Additional Public Prosecutor for the State.

Petitioner along with Mohan Kumar was

apprehended on chase and further on their confessional

statement a Hero cycle along with a gas cylinder was

seized from a maize field for which petitioner happens to

be under custody since 8.7.2011. It has also been

submitted that petitioner has got no criminal antecedents

(para-9).

In the aforesaid facts and circumstances of the

case, the petitioner, Abhishekh Kumar is directed to be

released on bail on furnishing bail bond of Rs. 10,000/-

with two sureties of the like amount each to the

satisfaction of Chief Judicial Magistrate, Muzaffarpur in

connection with Bochahan P.S. Case no. 56/2011.

(Aditya Kumar Trivedi,J.)

perwez