High Court Patna High Court - Orders

Gautam Kumar vs The State Of Bihar on 20 July, 2011

Patna High Court – Orders
Gautam Kumar vs The State Of Bihar on 20 July, 2011
                   IN THE HIGH COURT OF JUDICATURE AT PATNA
                                Cr.Misc. No.21071 of 2011
                              Gautam Kumar, S/O-Bikaram Singh
                                            Versus
                                    The State Of Bihar
                                          -----------

02 20.07.2011 Heard learned counsel for the petitioner as well as

learned Additional Public Prosecutor for the State.

Petitioner is not named in the first information report

and it appears from perusal of the impugned order that in course of

investigation first information report named accused Harendra Singh

was arrested by the police and made his confessional Statement

disclosing this fact that this petitioner took away the victim at Patna

and except the aforesaid material, there is nothing against the

petitioner.

Considering the aforesaid facts and circumstances as

well as submissions of the parties, let the petitioner 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, Bhojpur at Ara in connection with Agiaon (Garahani) P.S.

Case No. 69 of 2010.

     SHAHZAD                                ( Hemant Kumar Srivastava, J.)