IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.26758 of 2011
Ranjeet Tanti, Son of Late Dukho Tanti, resident of Village-Muzaffara, P.S.-
Birpur, District-Begusarai.
Versus
The State of Bihar
-----------
2. 10.08.2011 Heard learned counsel for the petitioner and learned
counsel appearing for the State.
It is submitted that the case was initially registered for
the offence under Sections 302/34 of the IPC and 27 of the Arms
Act against unknown. Subsequently, by order dated 15.12.2010
sections 396 and 412 of the IPC had been added.
The present case was registered after recovery of the two
dead bodies, which were later on identified as dead bodies of driver
and Khalasi of a truck looted by the miscreants.
Learned counsel for the petitioner submits that his name
has transpired in course of investigation on the basis of
confessional statement recorded by police of co-accused persons.
He further submits that co-accused Mukesh Kumar
Choudhary has been granted bail on 4.7.2011 in Cr. Misc. No.
16932 of 2011 and another co-accused Manik Tanti @ Manik
Chandra Das has been granted bail by order dated 3.8.2011 passed
in Cr. Misc. o. 25633 of 2011 by this Court. He submits that the
case of the petitioner stands on identical footing to that of co-
accused persons who have already been granted bail.
Considering the aforesaid submissions, let the petitioner,
namely, Ranjeet Tanti be released on bail on furnishing bail bonds
2
of Rs. 5,000/- (five thousand only) with two sureties of the like
amount each to the satisfaction of Chief Judicial Magistrate,
Begusarai in connection with Birpur P.S. Case No. 106 of 2010.
Sanjeet/ (Ashwani Kumar Singh, J.)