High Court Patna High Court - Orders

Tarkeshwar Choudhary @ Gabbar … vs The State Of Bihar on 19 October, 2011

Patna High Court – Orders
Tarkeshwar Choudhary @ Gabbar … vs The State Of Bihar on 19 October, 2011
                       IN THE HIGH COURT OF JUDICATURE AT PATNA
                            Criminal Miscellaneous No.28612 of 2011
                           Tarkeshwar Choudhary @ Gabbar Choudhary
                                                Versus
                                       The State Of Bihar
                                   ----------------------------------

03. 19.10.2011 Heard learned counsel for the petitioner and

learned counsel for the State.

SIM standing in the name of Sunil Kumar Singh is

found used in looted mobile. Confession of Sunil is that

mobile was used by this petitioner. Petitioner has been

named in confession by another co-accused also but both the

confession may not be accepted for refusal of petitioner’s

bail.

Having regard to the facts and circumstances

of the case, let the above named petitioner 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 Railway Judicial Magistrate, Arrah in

connection with Arrah G.R.P. S. Case No.17 of 2011.

Vikash                                             (Mandhata Singh, J.)