High Court Patna High Court - Orders

Rajesh Kumar vs The State Of Bihar on 13 October, 2011

Patna High Court – Orders
Rajesh Kumar vs The State Of Bihar on 13 October, 2011
                   IN THE HIGH COURT OF JUDICATURE AT PATNA
                                 Cr.Misc. No.13637 of 2011
                             Rajesh Kumar, S/O-Deonandan Paswan
                                             Versus
                                     The State Of Bihar
                                           -----------

03 13.10.2011 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 is alleged that in course of investigation looted mobile has been

recovered from conscious possession of the petitioner but learned

Additional Public Prosecutor fairly conceded this fact that

Investigating Officer could not succeed to establish this fact that the

seized mobile was looted property of the present case.

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, Gaya in connection with Delha P.S. Case No. 66 of 2010.

     SHAHZAD                                ( Hemant Kumar Srivastava, J.)