IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.36961 of 2010
KRISHNA PRAJAPATI
Versus
STATE OF BIHAR
-----------
02. 07.10.2010. Heard the learned counsel for the petitioners
and learned A.P.P. for the State.
The petitioner, Krishna Prajapati, is in
custody since 19.07.2010 in connection with Sasaram
(M) P.S. Case No.401 of 2010 instituted under Section
395 of I.P.C.
According to F.I.R., while the informant was
returning from in law’s house of his sister on a
motorcycle, the miscreants surrounded his motorcycle
and looted Rs.70,000/- from his pocket and also a
mobile phone.
The learned counsel for the petitioner
submitted that although the petitioner is in custody
since 19.07.2010, still today no T.I. parade has been
held and in the further statement, the informant has
stated that in fact Rs.700/- only was taken away from
the pocket. The learned counsel further submitted that
during investigation, one Arvind Yadav was arrested by
police who confessed before the police in his
confessional statement, he named this petitioner also.
Nothing has been recovered from the possession of this
petitioner. On the other hand, the learned A.P.P
2
objected the prayer for bail.
Considering the nature of allegation and period
of detention, I direct that the petitioner named above
be released on bail on furnishing bail bond of
Rs.10,000/- (Rs.Ten Thousand) with two sureties of the
like amount each to the satisfaction of learned C.J.M.,
Rohtas in connection with Sasaram (M) P.S. Case
No.401 of 2010.
Sanjeev/- (Mungeshwar Sahoo,J.)