IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.42585 of 2010
ASHOK CHOUDHRY son of Late Pulkit Choudhry,
Village-Rajhat Banmankhi, P.S.-Banmankhi,
District-Purnea.
Versus
THE STATE OF BIHAR
-----------
2. 17.1.2011. Heard learned counsel for the petitioner and learned
Additional Public Prosecutor for the State.
The petitioner, who is in custody in connection with
Murliganj P.S. Case No.143 of 2010 for the offences under sections
379, 411 and 34 of the Indian Penal Code, has prayed for grant of
bail.
The informant in the present case has disclosed that
on 5.8.2010 while he was going to somewhere on a Magic Vehicle,
a public carrier, he had kept his bag on the top of the vehicle.
However, the petitioner, who was sitting besides the complainant
and his two friends, who were on the top of the vehicle had stolen
Rs.14,000/- and some articles from the bag of the complainant. After
two days, he again went in search of the accused persons. However,
on being identified by the Driver of the Magic Vehicle, the
petitioner and his two friends were apprehended and on search being
conducted in the house of the accused persons a total sum of
Rs.2,500/- was recovered from the house of the petitioner. It was
submitted that the petitioner is in custody since 8.8.2010. It was
further submitted that the petitioner is having clean antecedent.
Learned Additional Public Prosecutor for the State
has opposed the prayer for bail of the petitioner.
2
Keeping in view the nature of accusation and the
period of custody, let the petitioner, above named, be released on
bail on furnishing bail bond of Rs.10,000/- with two sureties of the
like amount each to the satisfaction of Chief Judicial Magistrate,
Madhepura in connection with Murliganj P.S. Case No.143 of 2010.
Md.S. ( Rakesh Kumar, J.)