High Court Patna High Court - Orders

Shyam Kumar And Anr. vs The State Of Bihar on 11 February, 2011

Patna High Court – Orders
Shyam Kumar And Anr. vs The State Of Bihar on 11 February, 2011
                   IN THE HIGH COURT OF JUDICATURE AT PATNA
                                 Cr.Misc. No.772 of 2011
                       1. SHYAM KUMAR, SON OF VIJAY PRASAD
                   2. BRIND KUMAR, SON OF RAM BHAGWAN PRASAD
                                           Versus
                                 THE STATE OF BIHAR
                                          -----------

02 11.02.2011 Heard learned counsel for the petitioners as well

as learned Public Prosecutor for the State.

Petitioners seek their bail in connection with

S.K. Puri P.S. Case No. 165 of 2010 registered under Sections

454 and 380 of the Indian Penal Code.

Petitioners are named in the First Information

Report but admittedly, the informant is not an eye-witness of

the alleged occurrence rather he came to know about the name

of these petitioners from his neighbours. The impugned order

of learned Sessions Judge reveals that the neighbours of the

informant have claimed to have seen the petitioners loitering

near the apartment in which the flat of the informant was

situated.

Considering the aforesaid facts and

circumstances as well as submissions of the parties above

named petitioners are directed to be released on bail on

furnishing bail bonds of Rs. 10,000/- (Ten Thousand) with two

sureties of the like amount each to the satisfaction of Chief

Judicial Magistrate, Patna in connection with above stated S.K.

Puri P.S. Case No.165 of 2010.

Shahzad                                   (Hemant Kumar Srivastava, J )