High Court Patna High Court - Orders

Bihari Yadav vs The State Of Bihar on 14 February, 2011

Patna High Court – Orders
Bihari Yadav vs The State Of Bihar on 14 February, 2011
                 IN THE HIGH COURT OF JUDICATURE AT PATNA
                                 Cr. Misc. No.4482 of 2011
                Bihari Yadav, Son of Prasadi Yadav, resident of Rangawn, Bichautiya,
                P.S.-Dhoraiya, District-Banka.                           -Petitioner.
                                         VERSUS
                The State of Bihar                                      -Opposite Party.
                                          -----------

02 14.02.2011 The petitioner is in custody in relation to Banka P.S.

Case No.314/2010 instituted under Sections 392&411 of the Indian

Penal Code. The first information report was instituted against four

unknown persons.

It is alleged that while the informant was traveling on

his motorcycle with some cash which he collected, he was intercepted

and motorcycle, mobile phone and cash were looted. It appears that

subsequently in course of investigation petitioner’s name cropped up

and from petitioner’s custody Rs.16000/- of looted cash was

recovered. It is further stated that the petitioner and other had shared

the looted money.

On behalf of the petitioner, it is submitted that neither

the money nor the petitioner has been put on T.I. parade.

In the facts and circumstances of the case, I am not

inclined to entertain this application. However, the petitioner may

renew his prayer for bail once charges are framed.

     Trivedi/                               (Navaniti Prasad Singh, J.)