High Court Patna High Court - Orders

Jai Prakash Ray vs The State Of Bihar on 1 July, 2011

Patna High Court – Orders
Jai Prakash Ray vs The State Of Bihar on 1 July, 2011
                 IN THE HIGH COURT OF JUDICATURE AT PATNA
                     Criminal Miscellaneous No.16588 of 2011
                                JAI PRAKASH RAY
                                      Versus
                              THE STATE OF BIHAR


3   01.07.2011

Heard learned counsel for the petitioner as well as

learned Additional Public Prosecutor for the state.

According to prosecution case itself, on the date of

occurrence, the petitioner was found driving motorcycle of the

informant and it appears that except the confessional statement

of the petitioner and confessional statement of co-accused,

there is nothing against the petitioner.

Taking into consideration the aforesaid facts and

circumstances of the case as well as submission of the parties,

let the petitioner, namely, Jai Prakash Ray @ Jai Prakash

Yadav be released on bail on furnishing bail bond of Rs

10,000/- (ten thousand) with two sureties of the like amount

each in connection with Jandaha P.S. Case No. 149 of 2010 to

the satisfaction of Chief Judicial Magistrate, Vaishali at Hajipur.

         AKV/-                                 (Hemant Kumar Srivastava,J.)