High Court Patna High Court - Orders

Ranjeet Ram @ Ranjeet Kumar vs The State Of Bihar on 22 April, 2011

Patna High Court – Orders
Ranjeet Ram @ Ranjeet Kumar vs The State Of Bihar on 22 April, 2011
                       IN THE HIGH COURT OF JUDICATURE AT PATNA
                                    Cr.Misc. No.11605 of 2011
                    RANJEET RAM @ RANJEET KUMAR, SON OF JAY NATH RAM
                                                Versus
                                      THE STATE OF BIHAR
                                              -----------

02 22.04.2011 Heard learned counsel for the petitioner as well as

learned Additional Public Prosecutor for the State.

Taking into consideration that neither petitioner is

named in the first information report nor anything has been

recovered from his conscious possession and except the so-called

confessional statement of co-accused, there is nothing against the

petitioner, 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 Sri Sanjiv Kumar, Judicial

Magistrate, Danapur, Patna in connection with Danapur P.S. Case

No. 154 of 2010.

     Shahzad                             (Hemant Kumar Srivastava, J )