High Court Patna High Court - Orders

Anil Kumar Pandey @ Anil Pandey vs The State Of Bihar on 2 February, 2011

Patna High Court – Orders
Anil Kumar Pandey @ Anil Pandey vs The State Of Bihar on 2 February, 2011
                  IN THE HIGH COURT OF JUDICATURE AT PATNA
                              Cr.Misc. No.179 of 2011
   ANIL KUMAR PANDEY @ ANIL PANDEY, SON OF LATE SHATRUGHAN PANDEY
                                       Versus
                              THE STATE OF BIHAR
                                     -----------

02 02.02.2011 Heard learned counsel for the petitioner as well as learned

Public Prosecutor for the State.

Neither, petitioner is named in the First Information Report

nor anything has been recovered from his conscious possession. It

appears from perusal of the impugned order that the name of this

petitioner surfaced in this case in confessional statement of co-accused

Ranjai Kumar Upadhya @ Ranjai Upadhya who has already been

granted privilege of bail by another Bench of this Court.

Considering the aforesaid facts and circumstances as well as

submissions of the parties above named petitioner 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, Gopalganj in connection with

Mohammadpur P.S. Case No. 67 of 2010.

Shahzad                                         ( Hemant Kumar Srivastava, J. )