High Court Patna High Court - Orders

Rakesh Kumar Yadav vs The State Of Bihar on 28 June, 2011

Patna High Court – Orders
Rakesh Kumar Yadav vs The State Of Bihar on 28 June, 2011
                 IN THE HIGH COURT OF JUDICATURE AT PATNA
                              Cr.Misc. No.18119 of 2011
                                 Rakesh Kumar Yadav
                                           Versus
                                   The State Of Bihar
                                         -----------

2 28.06.2011 Heard learned counsel for the petitioner as well

as learned Additional Public Prosecutor for the state.

The petitioner is neither named in the FIR nor

anything has been recovered from his conscious

possession. It would appear from perusal of the impugned

order that the stolen motorcycle has been recovered in

abandoned condition and except the confessional statement

as well as statement of one witness, namely, Santosh

Kumar who has stated that he had seen the petitioner with

one motorcycle, there is nothing against the petitioner.

Taking into consideration the aforesaid facts and

circumstances as well as submission of the parties, let the

petitioner, namely, Rakesh Kumar Yadav be released on

bail on furnishing bail bonds of Rs 10,000/- (ten thousand)

with two sureties of the like amount each in connection with

Motihari Muffasil (Lakhaura) P.S. Case No. 160 of 2010 to

the satisfaction of Chief Judicial Magistrate, East

Champaran at Motihari.

            AKV/-                               ( Hemant Kumar Srivastava,J.)