High Court Patna High Court - Orders

Tuntun Rai vs The State Of Bihar on 2 July, 2010

Patna High Court – Orders
Tuntun Rai vs The State Of Bihar on 2 July, 2010
               IN THE HIGH COURT OF JUDICATURE AT PATNA
                       Cr.Misc. No.21252 of 2010
                               TUNTUN RAI
                         S/O Late Harihar Rai,
                    R/O Vill. Dewan, P.S. Ganga Bridge,
                    Distt. Vaishali ...............Petitioner.
                                 Versus
                   THE STATE OF BIHAR........Opp. Party.
                              -----------

2. 02.07.2010 Heard learned counsel for the petitioner and the

State.

The petitioner is languishing in jail since

17.3.2010 in a case registered under Section 414 of the Indian

Penal Code.

During investigation it was found that petitioner

was a pillion rider on the alleged snatched motorcycle.

Supplementary affidavit has been filed to the effect that similarly

situated accused who was also pillion rider, namely, Basisth Rai,

has been granted bail in Cr. Misc. No. 20289 of 2010. The

petitioner has made statement in Para 13 of the petition that he has

no criminal antecedent.

Considering the fact that the other similarly

situated accused person has been granted bail, let the petitioner

above named be released on bail in connection with Bidupur P.S.

Case no. 56 of 2010 on furnishing bail-bond of Rs. 10,000/-(ten

thousand) with two sureties of the like amount each to the

satisfaction of Chief Judicial Magistrate, Vashali at Hajipur.

     Praveen                                   (Dinesh Kumar Singh,J.)