IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.13101 of 2011
ANJANI RAI
Versus
THE STATE OF BIHAR
-----------
5 21.6.2011 Heard learned counsel for the parties.
Four unknown persons took the informant
in a building and his Tata Indica Car was taken
away from Zero Mile Patna which later was
recovered found abandoned. The submission of
learned counsel for the petitioner is that he
has not been put on T.I. Parade and the material
against him is either information of spy or
confession of co-accused. He remained in custody
since 13.9.2010. Taking into consideration the
above discussed material even having criminal
antecedent, petitioner is allowed bail.
Thus, having regard to the facts and
circumstances of the case, let the above named
petitioner be released on bail on furnishing
bail bond of Rs. 10,000/- (ten thousand) with
two sureties of the like amount each to the
satisfaction of Additional Sessions Judge-II,
Patna in S.Tr.no. 1910/10.
AI ( Mandhata Singh, J.)