IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.30513 of 2010
RAMESH KUMAR
Versus
STATE OF BIHAR
-----------
4 01.12.2010 Heard learned counsel for the petitioner as well
as learned counsel for the state.
Admittedly, the petitioner alongwith one, Pintoo
Singh was found sitting in Pajero vehicle on the alleged date
of occurrence. In course of investigation, it came to light that
the aforesaid Pajero vehicle was stolen from Maharashtra
and for the above-said theft, police case was also
registered.
Learned counsel for the petitioner points out that
co-accused, Pintoo Singh has already been granted bail by
a Bench of this court vide order dated 02.07.2010 passed in
Cr. Misc. No. 15689 of 2010.
No doubt, the petitioner was found sitting in a
stolen vehicle but there is nothing in the entire case diary to
show this fact that the aforesaid vehicle was stolen or
purchased by the petitioner.
Considering the aforesaid aspect as well as this
aspect of the matter that having similar allegation, co-
accused, Pintoo Singh has already been granted bail, I
direct the petitioner, namely, Ramesh Kumar to be released
on bail on furnishing bail bond of Rs 10,000/- (ten thousand)
2
with two sureties of the like amount each in connection with
Sohsarai P.S. Case No. 140 of 2007, to the satisfaction of
Chief Judicial Magistrate, Nalanda at Bihar Sharif subject to
condition that one of the sureties must be local.
AKV/- ( Hemant Kumar Srivastava,J.)