High Court Patna High Court - Orders

Dharmendra Sah vs The State Of Bihar on 3 August, 2011

Patna High Court – Orders
Dharmendra Sah vs The State Of Bihar on 3 August, 2011
                   IN THE HIGH COURT OF JUDICATURE AT PATNA
                                Cr.Misc. No.15926 of 2011
                              Dharmendra Sah, S/O-Ramdeo Sah
                                            Versus
                                    The State Of Bihar
                                          -----------

03 03.08.2011 Heard learned counsel for the petitioner as well as

learned Additional Public Prosecutor for the State.

Petitioner is named in the first information report and he

was identified by the witnesses while fleeing from the place of

occurrence after committing the alleged crime and furthermore, Para-

70 of the case diary reveals that the looted motorcycle has been

recovered from his house.

Considering the aforesaid facts and circumstances, I am

not inclined to release the petitioner on bail. Accordingly, his prayer

for bail in connection with Bachawara P.S. Case No. 156 of 2010

pending in the court of Chief Judicial Magistrate, Begusarai stands

rejected.

     SHAHZAD                               ( Hemant Kumar Srivastava, J.)