High Court Patna High Court - Orders

Jaysilal Sahani @ Jaisilal Sahani vs The State Of Bihar on 10 August, 2011

Patna High Court – Orders
Jaysilal Sahani @ Jaisilal Sahani vs The State Of Bihar on 10 August, 2011
                    IN THE HIGH COURT OF JUDICATURE AT PATNA
                     CRIMINAL MISCELLANEOUS NO.26679 OF 2011
                JAYSILAL SAHANI @ JAISILAL SAHANI SON OF LACHHAN
                  SAHANI, R/O VILL- CHAKARIYA, P.S.-PIPRA, DISTRICT-
                                   EAST CHAMPARAN
                                          VERSUS
                                THE STATE OF BIHAR
                              ----------------------------------

2 10/08/2011 Heard Mr. Pravin Kumar, learned counsel

for the petitioner. No one appears on behalf of the

State.

The petitioner seeks bail in a case registered

under Section 392 of the Indian Penal Code against

three unknown robbers for the robbery of Hero Honda

Motorcycle.

Submission is that the petitioner is not

named in the FIR and has not been put on test

identification parade. Looted motorcycle has not been

recovered from his possession.

Considering the facts and circumstances of

the case, the petitioner above named is directed to be

released on furnishing of bail bond of Rs. 10,000/-

(ten thousand) with two sureties of the like amount

each to the satisfaction of the learned

C.J.M./concerned Court, Motihari in connection with

Pipra P.S. Case No. 138 of 2010.

(Shyam Kishore Sharma, J.)
avin