High Court Patna High Court - Orders

Sanjay Mandal vs State Of Bihar on 16 March, 2011

Patna High Court – Orders
Sanjay Mandal vs State Of Bihar on 16 March, 2011
                      IN THE HIGH COURT OF JUDICATURE AT PATNA
                             Cr.Misc. No.42172 of 2010
                                   SANJAY MANDAL
                                       Versus
                                   STATE OF BIHAR
                                    -----------

03. 16.03.2011. Heard.

It is true that there is no recovery

of any stolen property but there is clear

evidence indicating that the petitioner along

with others were simply attempting to pick

the pockets of customers standing to make

purchases in the shop, considering which, the

prayer is dismissed.

However, as soon as the petitioner

completes one year of confinement from the

day of his remand in the case, the Chief

Judicial Magistrate, Katihar shall itself

release the petitioner on bail to his own

satisfaction in connection with Katihar Town

P.S.case No.359 of 2010.

B.Kr.                                      ( Dharnidhar Jha,J.)