IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.27878 of 2011
Digvijay Narayan Singh @ D.N. Singh, S/O Late Madhusudan Singh,
R/O- Vill- Sri Rampuri, Bhagwanpur, P.S.- Muzaffarpur Sadar, Distt.-
Muzaffarpur, Presently residing at Mohalla- Lichi Bagan, Railway
Colony, West of Durga Mandir, P.S. Kazi Muhammadpur, Distt.-
Muzaffarpur.
...... Petitioner.
Versus
The State of Bihar .... Opp. Party.
-----------
2 19.08.2011 Heard learned counsel for petitioner and learned
counsel for the State.
The petitioner apprehends his arrest in connection
with a case registered for the offence under sections 379, 386,
504 and 506/34 of the Indian Penal Code.
Learned counsel for the petitioner submits that as per
F.I.R. demand of Rangdari is alleged to have been made on
04.07.2010 from the staff of the informant at Muzaffarpur
Railway Station, but no F.I.R. was registered. The informant
alleges that in the night the petitioner carried the goods which
belonged to him and abused his staff Ramji Singh but still no
F.I.R. was registered in the night of 4th July, 2010. Even on 5th
July 2010 no information was given to the police and ultimately
on 6th July 2010 a written statement was filed before the
Officer-in-charge, G.R.P. Police Station, Muzaffarpur and the
same was registered on 6th July, 2010 at 8.15 P.M.
Learned counsel for the petitioner further submits
2
that neither the kind of goods which has been alleged to be
taken away by the petitioner has been mentioned nor the value
of goods taken away by the petitioner has been mentioned
anywhere in the written statement submitted to the Police. He
further submits that case has been instituted with oblique
motive as both the informant and petitioner happens to be
Transporter dealing in carriage of goods. It is submitted that the
petitioner has got no criminal antecedent.
Considering the aforesaid submissions, let the
petitioner, namely, Digvijay Narayan Singh @ D.N. Singh, in
the event of his arrest or surrender before the court below within
a period of four weeks from the date of receipt/communication
of the order be released on bail on furnishing bail bonds of
Rs.5,000/- (five thousand) with two sureties of the like amount
each to the satisfaction of learned Railway Magistrate, Sonepur
at Saran in connection with Muzaffarpur Rail P.S. Case No. 46
of 2010, subject to the conditions as laid down under section
438(2) of the Code of Criminal Procedure.
(Ashwani Kumar Singh, J.)
Bhardwaj