High Court Patna High Court - Orders

Binod Kumar vs State Of Bihar on 8 October, 2010

Patna High Court – Orders
Binod Kumar vs State Of Bihar on 8 October, 2010
           IN THE HIGH COURT OF JUDICATURE AT PATNA
                    Cr.Misc. No.37444 of 2010
                          BINOD KUMAR
                               Versus
                         STATE OF BIHAR
                             -----------

02. 08.10.2010 Heard the learned counsel for the petitioner

and learned A.P.P. for the State.

The petitioner, Binod Kumar is in custody since

09.08.2010 in connection with Gandhi Maidan P.S. Case

No. 271 of 2010 under Section 392 of the Indian Penal

Code.

According to the F.I.R., while the informant

and his wife after withdrawing Rs.2 Lakhs were going

towards registry office, two persons came on motorcycle

and snatched the bag containing the money and the

mobile and fled away.

The learned counsel for the petitioner

submitted that the theft mobile was found in possession

of one Makhan Kumar of Agra and by that mobile, he was

talking with the brother of this petitioner namely Ram

Kumar. The police on the basis of that, reached the

house of the petitioner and arrested this petitioner. The

learned counsel further submitted that except this

circumstantial evidence, there is nothing against the

petitioner and the petitioner has got no criminal

antecedents.

On the other hand, the learned A.P.P. objected
2

the prayer for bail.

It appears that although the petitioner is in

custody since 9.8.2010. No T.I. Parade has been held

and still today, nothing has been recovered from the

possession of the petitioner.

Considering the above facts and circumstances,

I direct that the petitioner named above to be released

on bail on furnishing bail bond of Rs. 10,000(Rs. Ten

Thousand) with two sureties of the like amount each to

the satisfaction of the Court of learned Chief Judicial

Magistrate, Patna in Gandhi Maidan P.S. Case No. 271 of

2010.

( Mungeshwar Sahoo, J.)
Saurabh