IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr. Misc. No.5657 of 2011
Manish Kumar, Son of Late Birbahadur Singh, R/o-Vill.-Barauni Flag
Panchayat-1, P.S.-Teghra, District-Begusarai. -Petitioner.
VERSUS
The State of Bihar -Opposite Party.
-----------
02 18.03.2011 The petitioner is in custody since 30.08.2010 in relation
to Bhagwanpur P.S. Case No.87 of 2010 instituted under Section 392
of the Indian Penal Code against unknown persons.
It is alleged that in night one motorcycle and mobile
phone were looted, subsequently police arrested one Rajeev Kumar,
who in his confessional statement has named the petitioner as being a
co-conspirator.
Learned counsel for the petitioner states that nothing
was recovered from the petitioner nor petitioner has been put on T.I.
parade and without these formalities chargesheet has already been
filed. No specific role has been attributed to the petitioner in the entire
incident.
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 C.J.M., Begusarai in connection with Bhagwanpur P.S. Case
No.87 of 2010.
Trivedi/ (Navaniti Prasad Singh, J.)