High Court Patna High Court - Orders

Manoj Kumar @ Manoj Rai vs State Of Bihar on 25 March, 2011

Patna High Court – Orders
Manoj Kumar @ Manoj Rai vs State Of Bihar on 25 March, 2011
                      IN THE HIGH COURT OF JUDICATURE AT PATNA
                             Cr.Misc. No.41925 of 2010
                              MANOJ KUMAR @ MANOJ RAI
                                       Versus
                                   STATE OF BIHAR
                                    -----------

03. 25.03.2011. Heard.

The case is under Section 394 of the

IPC and no one is named in the FIR. The

prayer for bail of the petitioner has been

rejected in spite of no valid material by

making reference to paragraph-6 of the case

diary in which as per the court below one of

the victims had identified the present

petitioner.

The submission is that if the

petitioner was identified by the victim then

his name ought to have appeared in the FIR.

Let the above named petitioner be

released from custody on furnishing bond of

Rs.10,000/-(ten thousand) with two sureties

of the like amount each to the satisfaction

of Chief Judicial Magistrate, Sitamarhi in

Belsand P.S.Case No.87 of 2010.

B.Kr.                                      ( Dharnidhar Jha,J.)