High Court Patna High Court - Orders

Ram Rekha Prasad Singh vs The State Of Bihar on 17 January, 2011

Patna High Court – Orders
Ram Rekha Prasad Singh vs The State Of Bihar on 17 January, 2011
            IN THE HIGH COURT OF JUDICATURE AT PATNA
                    Cr.Misc. No.42516 of 2010
        RAM REKHA PRASAD SINGH, SON OF SRI KAMTA SINGH,R ESIDENT
        OF VILLAGE CHAINPURA, P.S. WARISALIGANJ, DISTRICT NAWADA
                               Versus
                        THE STATE OF BIHAR
                            -----------

2. 17.1.2011. Heard Shri Hare Krishna Kumar,

learned counsel for the petitioner and Shri

Pramanand Kumar, learned Additional Public

Prosecutor.

The petitioner, who is in custody

since 24.10.2010 for the offence under

Sections 467, 468, 406 and 420 of the Indian

Penal Code in Warisaliganj P.S. Case No.176

of 2010, has prayed for grant of bail.

Allegation as per F.I.R. is that the

petitioner being a mediator, had taken

Rs.44,500/-. Accordingly, an F.I.R. was

lodged.

Learned counsel for the petitioner

submits that prior to lodging F.I.R.,

illegal search was conducted in the house of

the petitioner and Rs.45,000/- was forcibly

recovered and while the petitioner started

demanding, the present case was filed

implicating the petitioner on 24.10.2010.

From the impugned order, it appears that the

recovery was made from the house of the
2

petitioner long before lodging of the F.I.R.

                   In    view       of     the       facts      and

        circumstances,        let   the     petitioner       above

named be enlarged on bail on his furnishing

bond of Rs.10,000/- (ten thousand) with two

sureties of the like amount each to the

satisfaction of Chief Judicial Magistrate,

Nawada in Warisaliganj P.S. Case No.176 of

2010.

( Rakesh Kumar,J.)
N.H./