IN THE HIGH COURT OF JUDICATURE AT PATNA
Criminal Miscellaneous Case No.25622 of 2011
Nanhak Nat son of Nakur Nat, resident of village Deochanda Bal,
P.S. Piro, District Bhojpur
Versus
The State Of Bihar
For the petitioner : Mr.Love Kush Kumar
For the State : Mr. Addl.P.P.
02/ 03.08.2011
Heard learned counsel for the petitioner and learned
counsel for the State.
The petitioner seeks bail in a case which has been
registered for offence under Section 392 of the Indian Penal Code
against unknown regarding robbery of mobile of the informant’s
son.
In course of investigation, mobile was seized from
one Ram Nath Singh and the petitioner’s complicity has come on
the confessional statement of that accused.
Submission is that except confessional statement there
is nothing against the petitioner and he had no occasion to know
about the ownership of mobile.
Considering the facts and circumstances of the case,
let the above named petitioner be released on bail on furnishing
bail bond of Rs.10,000/-(Rupees ten thousand) with two sureties
of the like amount each to the satisfaction of Chief Judicial
Magistrate, Bhojpur, Ara in Tiyar P.S.Case No. 27 of 2010.
Tahir/- (Shyam Kishore Sharma, J.)