IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.37439 of 2011
Shiv Narayan Mandal son of Chulhai Manda,
Resident of village-Gopalpatti, P.S.-Falka,
District-Katihar.
Versus
The State of Bihar
-----------
2. 14.11.2011. Heard learned counsel for the petitioner and learned
counsel for the State.
The petitioner apprehends his arrest in connection with a
case registered for the offence punishable under section 414/34 of
the Indian Penal Code.
It is alleged that the informant along with other police
personnels on secret information raided the house of the petitioner
and on search found one motorcycle bearing registration no.BR-
F/0508 kept in the courtyard and on enquiry from his father, he
disclosed that the motorcycle belongs to the petitioner. A seizure list
was prepared in presence of independent witnesses. The alleged
motorcycle which is said to have been recovered is stolen one.
Considering the nature of allegation, I am not inclined to
grant anticipatory bail to the petitioner. Accordingly, prayer for
grant of anticipatory bail is rejected.
Md.S. ( Ashwani Kumar Singh, J.)