High Court Patna High Court - Orders

Manoj Sah @ Manoj Kumar Sah vs State Of Bihar on 13 January, 2011

Patna High Court – Orders
Manoj Sah @ Manoj Kumar Sah vs State Of Bihar on 13 January, 2011
                  IN THE HIGH COURT OF JUDICATURE AT PATNA
                         Cr.Misc. No.41382 of 2010

                  Manoj Sah @ Manoj Kumar Sah, Son of Gyanchand Sah,
                  resident of Village-Mahammadganj, Police Station-
                  Chhatapur, District-Supaul   ----------------Petitioner
                                      Versus
                                  STATE OF BIHAR
                                   -----------

02 13-01-2011 Heard Sri Pramod Mishra, learned counsel for the

petitioner and Sri Anil Kumar, learned Addl.Public Prosecutor.

The petitioner, who is in custody in Jadia P.S. Case

No.34 of 2009 for the offences under Sections 379, 411/34 of the

Indian Penal Code, has prayed for grant of bail.

In the present case, the informant’s motorcycle was

stolen, while he was sleeping at his door. In the morning when

he went to the Police Station, it transpired that his motorcycle

was recovered in the night by the police from one Shambhu

Kumar Sah, who on interrogation disclosed the name of other

co-accused including the petitioner.

Learned counsel for the petitioner submits that the

petitioner is in custody since 24.7.2010 and the main accused,

on whose confession, the petitioner was made accused, has

already been extended the privilege of bail by this Court vide

Cr.Misc.No.36541 of 2009 on 13.10.2009. This fact has been

mentioned in paragraph-7 of the petition.

Since the co-accused having serious allegation than

the petitioner has been extended the privilege of bail, there is no

reason to deny the privilege of bail to the petitioner. Let the

petitioner above named be released on bail on furnishing bail
bond of Rs.10,000/-( ten thousand) with two sureties of the like

amount each to the satisfaction of the learned Chief Judicial

Magistrate, Supaul in connection with Jadia P.S. Case No.34 of

2009.

NKS/-                            ( Rakesh Kumar, J.)