IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.33833 of 2010
DINESH YADAV
Versus
STATE OF BIHAR
-----------
02/ 3.11.2010 Heard learned counsel for the petitioner as well as learned
P.P. for the State.
Admittedly, petitioner is not named in the FIR and his name
surfaced in the confessional statement of co-accused Santosh Ram
who stated before the police that he has sold one motorcycle to the
petitioner but, admittedly, the aforesaid motorcycle was recovered
from an abandon place and not from the possession of the petitioner.
Except the aforesaid confessional statement, there is nothing against
the petitioner.
In the aforesaid circumstances, this anticipatory bail is
allowed and it is ordered that the petitioner( Dinesh Yadav) in the
event of arrest/ surrender within 30 days from the date of
communication of the order be released on bail in connection with
Maharajganj P.S. Case no. 138 of 2008 on furnishing bail bond of Rs
10,000/- with two sureties of the like amount each to the satisfaction
of the Chief Judicial Magistrate, Siwan subject to condition as laid
down under section 438(2) of the Cr. P.C.
shahid (Hemant Kumar Srivastava,J))