IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.21138 of 2010
1. DHRAMBIR YADAV
2. Ranmbhu Ram
Versus
STATE OF BIHAR
-----------
2. 25.6.2010 Heard learned counsel for the petitioners and
the State.
The defence of the petitioners in a Police case
under Sections 392 of the Penal Code is of the F.I.R.
against unknown when there is no recovery from him,
only material being confession before the police,
inadmissible in evidence.
Considering the facts and circumstances of
the case, let the petitioners above named be enlarged on
bail on furnishing bail bonds of Rs. 20,000/- (twenty
thousand) each with two sureties of the like amount
each to the satisfaction of the Chief Judicial Magistrate,
Gopalganj in connection with Vijaypur P.S. Case No. 24
of 2010.
P. Kumar ( Navin Sinha, J.)