IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.29544 of 2010
JAI RAM RAI, S/o. late Ram Bhajan Rai,
Versus
THE STATE OF BIHAR .
-----------
02. 11.10.2010 The petitioner apprehends his arrest in
Ujiarpur P.S.Case No. 106 of 2009 under Section
379/34
Heard.
The deceased was registered against three
unknown criminals with the allegation that while the
informant had parked his motorcycle and gone away
for urinating, three unknown criminals sat on the
motorcycle, started it, and escaped with the
motorcycle with a bag containing mobile phone.
Learned counsel for the petitioner submits
that the F.I.R. is against the unknown. Further
submission is that the petitioner’s complicity is
alleged on the basis of the confessional statement of
co-accused Chintu Kumar who named the petitioner
as one of the associates. It is submitted that Chintu
Kumar was put on T.I.P. but he was not identified by
the informant. Learned counsel emphasized that
2
there is no other material against the petitioner.
Learned Addl.P.P. does not point out any
other material against the petitioner.
In the facts and circumstances, in the event
of arrest/surrender within four weeks from today, let
the petitioner Jai Ram Rai be released on anticipatory
bail on furnishing bail bond of Rs.10,000/- (Ten
thousand) with two sureties of the like amount each
to the satisfaction of the Chief Judicial Magistrate,
Dalsinghsarai in connection with Ujiarpur P.S. Case
No. 106 of 2009, subject to condition laid down
under Section 438(2) of the Cr.P.C.
(C.M. Prasad, J.)
Mkr.