IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.44442 of 2010
VED PRAKASH @ VEDU, SON OF SURESH RAI
Versus
THE STATE OF BIHAR
For State............... B.N. Pandey
A.P.P
-----------
02 25.01.2011 Heard learned counsel for the petitioner as well as
learned Public Prosecutor for the State.
Petitioner seeks his bail in connection with Athmalgola
P.S. Case No. 137 of 2010 registered under Section 392 of the
Indian Penal Code.
Neither petitioner is named in the First Information
Report nor anything has been recovered from his conscious
possession. The petitioner has not been put on test identification
parade and except the so-called confessional statement as well as
some mobile details, there is nothing against the petitioner.
Accordingly, above named petitioner is directed to 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 Additional Chief Judicial Magistrate, Barh, Patna in
connection with above stated Athmalgola P.S. Case no. 137 of 2010.
Shahzad ( Hemant Kumar Srivastava, J.)