High Court Patna High Court - Orders

Ranjit Bind @ Ranjit Kumar Bind vs The State Of Bihar on 25 March, 2011

Patna High Court – Orders
Ranjit Bind @ Ranjit Kumar Bind vs The State Of Bihar on 25 March, 2011
                IN THE HIGH COURT OF JUDICATURE AT PATNA
                                Cr. Misc. No.6184 of 2011
                Ranjit Bind @ Ranjit Kumar Bind, Son of Vakil Bind, R/o-Dilgauri, P.S.-
                Sultanganj, District-Bhagalpur.                            -Petitioner.
                                         VERSUS
                The State of Bihar                                     -Opposite Party.
                                         -----------

02 25.03.2011 The petitioner is in custody in relation to Kiul G.R.P.

No.33 of 2010 instituted under Section 395 of the Indian Penal Code

for a train dacoity.

The F.I.R. is against unknown. In the F.I.R. there is

mention of a mobile phone being stolen. Police traced out that mobile

which was being used by a lady, namely, Kanchan Kumari and she

deposed that she has purchased the mobile phone from one Ranjit

Bind (other than the petitioner). When that Ranjit Bind was arrested

confessed his crime and named the petitioner as one of his associates.

There was no recovery from the petitioner. The other Ranjit Bind, son

of Mukesh Bind has already been released on bail by this Court in Cr.

Misc. No.1897 of 2011 by order dated 03.03.2011.

Be that as it may, let the petitioner above-named be

released on bail on furnishing a bail bond of Rs.10,000/- (Rupees Ten

Thousand) with two sureties of like amount each to the satisfaction of

the Sri A.K. Pandey, Railway Judicial Magistrate, Kiul, District

Lakhisarai in connection with Kiul G.R.P. No.33 of 2010.

     Trivedi/                                (Navaniti Prasad Singh, J.)