IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.17052 of 2008
JYOTI KUMAR RAWAT @ AMAR JYOTI @ AMAR JYOTI KUMAR RAWAT
Versus
THE STATE OF BIHAR
-----------
3 8.7.2008 Heard learned counsel for the petitioner and counsel
appearing on behalf of the State.
Petitioner is an accused in a case under Section 392 of the
Indian Penal Code thereafter the Section 411 of the Indian Penal Code
was added.
A Motorcycle is said to have been stolen by some
miscreants. The said Motorcycle was recovered from the house of the
petitioner on 15.2.2007. The learned counsel for the petitioner submits
that on the basis of news item that the Motorcycle was actually
recovered from the house of one Idrish Sharma, who was
subsequently released by the Police.
However, after considering Annexure-4 it appears that the
Motor-cycle has been recovered from the house of the petitioner
namely, Jyoti Kumar Rawat @ Amar Jyoti @ Amar Jyoti Kumar
Rawat, I am not inclined to grant bail to the petitioner at this stage.
This bail application is dismissed.
P.K. (Sheema Ali Khan,J.)