IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.19798 of 2011
Amar @ Amarnath Prasad, S/O-Raghubar Prasad
Versus
The State Of Bihar
-----------
02 14.07.2011 Heard learned counsel for the petitioner as well as
learned Additional Public Prosecutor for the State.
Petitioner is not named in the first information report
and his name surfaced in this case in course of investigation and after
that he was arrested and made his confessional statement before the
police. The investigation has already been completed and except the
aforesaid confessional statement, there is nothing against the
petitioner.
Considering the aforesaid facts and circumstances as
well as submissions of the parties, let the petitioner 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, Saran at Chapra in connection with Chapra Town P.S.
Case No. 18 of 2011.
SHAHZAD ( Hemant Kumar Srivastava, J.)