High Court Patna High Court - Orders

Jyoti Kumar vs State Of Bihar on 22 December, 2010

Patna High Court – Orders
Jyoti Kumar vs State Of Bihar on 22 December, 2010
                  IN THE HIGH COURT OF JUDICATURE AT PATNA
                               Cr.Misc. No.41724 of 2010
                    Jyoti Kumar, S/o Krishna Mohan Singh, R/o Mohalla-Gannipur, P.S.-Kazi
                    Mohammadpur, District-Muzaffarpur.
                                                                           .... Petitioner.
                                                   Versus
                    State Of Bihar                                 ......... Opposite Party.
                                                 -----------

2. 22.12.2010 1. Heard learned counsel for the petitioner and

learned counsel for the State.

2. Petitioner is an accused for offence punishable

under section 379 of the Indian Penal Code.

3. The statement in the F.I.R shows that the

informant’s vehicle was hired by some unknown persons and

taken to another place, where the driver was drugged and the

vehicle was stolen.

4. Learned counsel for the petitioner submits that

neither petitioner was named in the F.I.R. nor any incriminating

article was recovered from his possession and even test

identification parade was not done and the petitioner including

others was implicated only on the basis of confessional statement

of one of the co-accused persons. Learned counsel for the

petitioner further submits that said persons including the

petitioner, who were named by co-accused persons, were all

implicated in Maniyari P.S.Case No. 20 of 2010 and only on the

basis of his implication in the aforesaid case, petitioner has been

implicated in the instant case also and he is languishing in

custody since 17.02.2010. Learned counsel for the petitioner

avers that other co-accused persons with exactly similar
2

allegations namely Raj Kumar and Santosh Kumar @ Santosh

Kumar Jaisawal have already been enlarged on bail on the orders

of this court passed in Cr. Misc. No. 17824 of 2010 and Cr.

Misc. No. 29293 of 2010 respectively.

5. Considering the facts and circumstances

aforementioned, petitioner named above is directed to be

released on bail on furnishing bail bond of Rs. 10,000/- with two

sureties of the like amount each to the satisfaction of Chief

Judicial Magistrate, Muzaffarpur in connection with Maniari

P.S.Case No. 162 of 2009.

Sujit                                        (S.N.Hussain, J.)