IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.40449 of 2010
SARFUDDIN ANSARI
Versus
STATE OF BIHAR
-----------
3 19.01.2011 Heard learned counsel for the petitioner as well as
learned counsel for the state.
Petitioner seeks bail in connection with Katoria
(Suiya) P.S. Case No. 217 of 2009 registered under sections-
396, 412 of the Indian Penal Code.
Petitioner is not named in the FIR and during course
of investigation, the petitioner was apprehended. Allegedly,
some looted articles were recovered from the house of the
petitioner on the basis of his confessional statement but
Paragraph-87 of the case diary reveals that some utensils of
common use were recovered from house of the petitioner.
Moreover, the aforesaid recovered articles were not put on TIP.
It is specific case of the informant that some documents and
ornaments were looted from her house.
Considering the aforesaid facts as well as
submissions of the parties, the petitioner, namely, Sarfuddin
Ansari is directed to be released on bail on furnishing bail bond
of Rs 10,000/- (ten thousand) each with two sureties of the like
amount each in connection with Katoria (Suiya) P.S. Case No.
217 of 2009 to the satisfaction of Chief Judicial Magistrate,
Banka.
AKV/- ( Hemant Kumar Srivastava,J.)