High Court Patna High Court - Orders

Raja Tiwary vs The State Of Bihar on 18 March, 2011

Patna High Court – Orders
Raja Tiwary vs The State Of Bihar on 18 March, 2011
                  IN THE HIGH COURT OF JUDICATURE AT PATNA
                              Cr.Misc. No.6126 of 2011
                                 RAJA TIWARY
                                       Versus
                              THE STATE OF BIHAR
                                     -----------

02. 18.03.2011. Heard Smt. Mahasweta Chatterjee, the

learned counsel appearing for the petitioner who

is in custody since 11.12.2010 under the

allegation that he clapped and thereafter

disseminated some powdery substance which went

into the eyes of the informant when the other

culprit snatched his bag containing Rs. 86,200/-

to run away. That accused was not apprehended but

the present petitioner was apprehended and handed

over to the police.

The contention is that the petitioner was

merely in the shop to make his personal purchases

and had nothing to do with the man who had

committed the real act.

Considering the fact that nothing was

recovered from the petitioner and also considering

his defence, let the above named petitioner be

released from custody on furnishing bond of

Rs.10,000/-(ten thousand) with two sureties of the

like amount each to the satisfaction of Sub

Divisional Judicial Magistrate, Pupri at Sitamarhi

in Pupri P.S.Case No.217 of 2010.

B.Kr.                                       ( Dharnidhar Jha,J.)