High Court Patna High Court - Orders

Manoj Yadav vs State Of Bihar on 15 July, 2008

Patna High Court – Orders
Manoj Yadav vs State Of Bihar on 15 July, 2008
                        IN THE HIGH COURT OF JUDICATURE AT PATNA
                                Cr.Misc. No.24557 of 2008
                                       MANOJ YADAV
                                         Versus
                                     STATE OF BIHAR
                                       -----------

2/ 15.07.2008 Heard learned Counsel for the petitioner and learned

Counsel appearing on behalf of the State.

The First Information Report has been registered on the self

statement of officer-in-charge, Saharsa Sadar P.S. According to the

allegation two motorcycles which were suspected to be stolen were seized

from the house of Sona Jha.

Submission is that the petitioner was not present at the time

of seizure. There was no recovery from his possession and he is in

custody since 11.06.2008. Co-accused Sona Jha has been granted bail by

this Court in Cr. Misc. No. 20382 of 2006 vide order dated 19.05.2006.

Considering the facts and circumstances of the case, the

petitioner Manoj Yadav is ordered to be released on bail on furnishing

bail bond of Rs. 10,000/- (ten thousand) with two sureties of the like

amount each to the satisfaction of the Chief Judicial Magistrate, Saharsa

in connection with Saharsa P.S. Case No. 105 of 2006.

kksinha/                                                              (Shyam Kishore Sharma, J.)