High Court Patna High Court - Orders

Ram Pramod Sahani @ Pramod Sahani & … vs The State Of Bihar on 2 August, 2011

Patna High Court – Orders
Ram Pramod Sahani @ Pramod Sahani & … vs The State Of Bihar on 2 August, 2011
                      IN THE HIGH COURT OF JUDICATURE AT PATNA
                         Criminal Miscellaneous Case No.11715 of 2011
                   1. Ram Pramod Sahani @ Pramod Sahani son of Badan Sahani
                         2. Bishundeo Sahani son of Ram Shirith Sahani
                            Both resident of village Sir Khiriya,P.S.Runni Saidpur,
                            District Sitamarhi          ---------- Petitioners
                                              Versus
                            The State Of Bihar              ------ Opp.Party

                                For the Petitioners : Mr. Pramod Rajpati
                                   For the State : Mr. Addl.P.P.



04/   02.08.2011

Heard learned counsel for the petitioners and learned

A.P.P. for the State.

The petitioners seek bail in a case which has been

registered against unknown on 23.12.2009 for offence under

Section 394 of the Indian Penal Code on the allegation that the

accused persons decamped with the booty including T.V.,

Mobile, ornaments, cloths, pots etc. In course of investigation, one

Anuj Kumar Singh was apprehended and on his confession,

houses of the petitioners were raided and some articles which

were said to be roped with the robbery were seized.

Submission is that the seized articles from the house

of the petitioner are sari, steel plates, cloths etc. and these can be

available in all the houses and Anuj Kumar Singh on whose

confession the name of the petitioners have come has already been

granted bail by a Bench of this Court on 24.02.2011 Vide

Cr.Misc.No. 2778 of 2011. Further submission is that the

petitioners have fair antecedent and though they are in custody

since 10.10.2010 but they have not been put on test identification
2

parade.

Considering the facts and circumstances of the case,

let the above named petitioners be released on bail on furnishing

bail bonds of Rs.10,000/-(ten thousand) each with two sureties of

the like amount each to the satisfaction of Chief Judicial

Magistrate, Sitamarhi in Runnisaidpur P.S.Case No. 415 of 2009.

Tahir/-                          (Shyam Kishore Sharma, J.)