IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.19638 of 2008
AJIT KUMAR RAI @ AJIT KUMAR
Versus
STATE OF BIHAR
-----------
3. 10.7.2008. Heard the counsel for the petitioner and counsel appearing
on behalf of the State.
The petitioner is an accused in a case under Section 406 of
the Indian Penal Code.
The prosecution case is that the ‘Conductor’ and ‘Khalasi’
of the bus insisted that the informant’s wife should keep her brief-
case on the roof of the bus. Later the informant’s wife found that lock
of the brief- case has been broke up and ornaments have been stolen .
Learned counsel for the petitioner submits that the First
Information Report has been lodged after a delay of four days and it is
only on the basis of the fact that the petitioner is a ‘Khalasi’ of the bus
and she suspects that the ‘Khalasi’ is responsible for theft. It is further
submitted that ‘Conductor’ of the said bus, namely, Mukesh Kumar
has been granted bail by this court in Cr.Misc.No.20229 of 2008 on
23.5.2008.
Considering the aforesaid facts, the petitioner Ajit Kumar
Rai @ Ajit Kumar is directed to be released on bail on furnishing bail
bond of Rs.10,000/-(Ten Thousand) with two sureties of the like
amount each to the satisfaction of the C.J.M., Muzaffarpur in
connection with Ahiyapur P.S. Case No. 76 of 2008.
U.K. (Sheema Ali Khan,J)