IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.7917 of 2011
RANDHIR BHAGAT
Versus
THE STATE OF BIHAR
-----------
3 21.06.2011 Heard learned counsel for the petitioner as well
as learned Additional Public Prosecutor for the state.
The petitioner is not named in the First
Information Report. It appears from the impugned order as
well as case diary that on the basis of confessional
statement of the petitioner, the looted motorcycle had been
recovered.
The contention of learned counsel for the
petitioner is that the so-called confessional statement of the
petitioner is nothing but only high handedness of the police.
It is also pointed out by him that except one, Motipur P.S.
Case No. 134 of 2010, there is no criminal antecedent of the
petitioner.
Considering the aforesaid facts and
circumstances of the case as well as submissions of the
parties, let the petitioner, namely, Randhir Bhagat 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 Motipur P.S. Case No. 164 of 2010 to the
satisfaction of Chief Judicial Magistrate, Muzaffarpur.
AKV/- ( Hemant Kumar Srivastava,J.)