IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.7980 of 2011
BIJUA RAI
Versus
THE STATE OF BIHAR
-----------
2. 23.3.2011 Heard.
The case has been registered under Sections
399,402 and 414 of the Penal Code and Sections 25A,26 and 35
of the Arms Act. The name of the petitioner, as may appear from
the rejection order itself, appeared in the confessional statement
of a co-accused.
The contention is that it may not be a case under
Sections 399,402 and 414 of the Penal Code and the sections of
Arms Act were not attracted as there was no recovery from the
petitioner.
Let the petitioner, namely, Bijua Rai be directed
to be released on furnishing a bond of Rs. 10,000/-( ten
thousand) with two sureties of the like amount each to the
satisfaction of the Chief Judicial Magistrate, Katihar, in Barsoi
P.S.Case No. 78 of 2009.
Kanth ( Dharnidhar Jha, J.)