High Court Patna High Court - Orders

Chhote @ Bipul Kumar @ Nileshwar … vs The State Of Bihar on 16 November, 2011

Patna High Court – Orders
Chhote @ Bipul Kumar @ Nileshwar … vs The State Of Bihar on 16 November, 2011
                  IN THE HIGH COURT OF JUDICATURE AT PATNA
                   CRIMINAL MISCELLANEOUS NO.34662 OF 2011
             CHHOTE @ BIPUL KUMAR @ NILESHWAR KUMAR SON OF
             SRI YOGENDRA SHARMA @ PRABHAS SHARMA, R/O
             VILLAGE- RAMPUR CHAURAM, P.S.- RAMPUR CHAURAM,
             DISTRICT- ARWAL
                                        VERSUS
                              THE STATE OF BIHAR
                            ----------------------------------

2 16/11/2011 Heard Mr. Akhileshwar Prasad Singh,

learned Senior Counsel for the petitioner and learned

APP for the State.

The petitioner seeks bail in a case registered

against Manoj Singh the owner of the mobile under

Sections 385, 387 and 506 of the Indian Penal Code

and Section 66A of the I. T. Act.

Allegation is that the informant was asked to

pay ransom of rupees fifty lacs from a mobile. The

caller disclosed himself as Manoj Singh from Beur

Jail.

Submission is that petitioner’s complicity

transpired in course of investigation on the basis of

confessional statement of Sanjay Kumar.

Considering the facts and circumstances of

the case, the petitioner above named is directed to be

released on furnishing of bail bond of Rs. 10,000/-

(ten thousand) with two sureties of the like amount

each to the satisfaction of the learned

C.J.M./concerned Court, Patna in connection with
2

Kotwali P.S. Case No. 286 of 2011.

(Shyam Kishore Sharma, J.)
Avin