IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.23454 of 2008
BHUNESHWAR PRASAD
Versus
STATE OF BIHAR
-----------
2/ 01.07.2008 Heard learned Counsel for the petitioner and learned
Counsel appearing on behalf of the State.
Some unknown criminals committed dacoity in the
informant’s jewellery shop and taken away 2-3 kgs. of silver ornaments
and 40-50 gms. of gold ornaments.
Submission is that the petitioner has been apprehended
without any legal evidence and he has been forced to give confessional
statement.
Considering the facts and circumstances of the case, the
petitioner Bhuneshwar Prasad is ordered to 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 the Chief Judicial Magistrate,
Jehanabad in connection with Ghosi P.S. Case No. 43 of 2008.
kksinha/ (Shyam Kishore Sharma, J.)