High Court Patna High Court - Orders

Ganga Sahni vs The State Of Bihar on 1 March, 2011

Patna High Court – Orders
Ganga Sahni vs The State Of Bihar on 1 March, 2011
               IN THE HIGH COURT OF JUDICATURE AT PATNA
                               Cr Misc No 4779 of 2011
                Ganga Sahni, son of Santlal Sahni, resident of village - Chakmaru, P S -
                Vaishali (Belser - OP), District - Vaishali           -      Petitioner
                                         Versus
                The State of Bihar                                    -      Opposite Party
                                        -----------

2 01.03.2011 The petitioner is in custody since 23.10.2010 in relation to

Bhagwanpur Police Station Case No 106 of 2010 instituted under Section

392 of the Indian Penal Code. It is alleged that when the informant and

his helper were moving around distributing certain loan amounts, they

were intercepted and their money bag snatched away. The first

information report is against unknown. It appears in course of

investigation, one Sanjay Sahani made a confession naming petitioner as

an accomplice. From Sanjay Sahani, some stolen articles were recovered.

There was no recovery from the petitioner. It is submitted that the

petitioner is neither named in the first information report nor has been put

on test identification parade nor there has been any recovery. The only

material to implicate the petitioner is confession of the co-accused.

In the facts and circumstances of the case, the petitioner

abovenamed is directed to be released on bail on his furnishing bonds of

Rs 10,000/- (Rupees Ten Thousand) with two sureties of the like amount

each to the satisfaction of Chief Judicial Magistrate, Vaishali in

Bhagwanpur Police Station Case No 106 of 2010.

    M.E.H./                                             (Navaniti Prasad Singh)