IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.6825 of 2011
PRAVEEN KUMAR
Versus
THE STATE OF BIHAR
-----------
02/ 05.04.2011 Heard learned counsel for the petitioner as well as learned
Addl. P.P. for the State.
It is stated that when the petitioner and co-accused were
fleeing on a motorcycle after snatching gold chain, police party chased
them and subsequently, petitioner and his associates were nabbed by
the police and on search one gold chain was recovered from the
possession of co-accused Uttam Kumar who disclosed that the
aforesaid gold chain had been snatched by the petitioner and
subsequently, the said chain was handed over to him by the petitioner.
The contention of the learned counsel for the petitioner is
that the petitioner is the careerist boy and, as a matter of fact, co-
accused Uttam Kumar, who happens to be a boy of 11 years, was
arrested by the police on suspicion and when the petitioner had gone
to see the aforesaid Uttam Kumar in the police station, the petitioner
has been roped in the present case and police forcibly took the so-
called confessional statement of the petitioner.
Taking into consideration the above stated facts and
circumstances as well as submissions of the parties, let petitioner,
Praveen Kumar, be released on bail on furnishing bail bonds of Rs
10,000/- with two sureties of the like amount each to the satisfaction
of Sri Anand Kumar Singh, Judicial Magistrate, Ist Class, Patna in
Kadamkuan P.S. Case no. 245/2010.
shahid (Hemant Kumar Srivastava,J)