IN THE HIGH COURT OF JUDICATURE AT PATNA
Criminal Miscellaneous No.33252 of 2011
Ganesh Kumar @ Abhishek
Versus
The State Of Bihar
2. 28.09.2011. Heard the learned counsels for the
petitioner and the State.
The petitioner is apprehending his
arrest in a case registered under Section
379 of the Indian Penal Code.
It is alleged that the petitioner
was sitting adjacent to the informant in the
train. It is further alleged that when the
informant returned from the bathroom she
found her bag containing Rs. 60,000/- and
other articles missing and the petitioner
was not present.
It is submitted by the learned
counsel for the petitioner that only on
suspicion the case has been lodged and the
statement has been made in paragraph no. 6
of the petition that the petitioner has no
criminal antecedent and there is no evidence
on record to support of accusation.
Considering the aforesaid facts, let
the petitioner, above named, be released on
bail in the event of arrest or surrender
before the learned court below within a
2
period of twelve weeks from today in
connection with G.R.P. Patna P.S. Case No.
73 of 2011 on furnishing bail bond of
Rs.10,000/-(Ten Thousand) with two sureties
of the like amount each to the satisfaction
of the learned R.J.M., Patna, subject to the
conditions as laid down under Section 438(2)
of the Code of Criminal Procedure.
U. K. ( Dinesh Kumar Singh, J)