IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr. Misc. No.5040 of 2011
Birendra Rawat, Son of Lal Bahadur Rawat, R/o-Vill.-Chiutahan, P.S.-
Baikunthpur, District-Gopalganj. -Petitioner.
VERSUS
The State of Bihar -Opposite Party.
-----------
02 04.03.2011 The petitioner is in custody in relation to Baikunthpur
P.S. Case No.103 of 2010 for an offence under Section 395 of the
Indian Penal Code.
It is alleged that in the late night of 14.09.2010 some
people forcibly entered into the house of the informant and looted
away certain articles after assaulting the informant.
On behalf of the petitioner, it is submitted that it is
strange that a person who was well known to the informant would
commit dacoity in the house of the informant. The true fact is that the
dacoity was committed but dacoits were unknown. As petitioner and
informant has previous differences because of nature of business
petitioner was named in this case.
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., Gopalganj in connection with Baikunthpur P.S. Case
No.103 of 2010.
Trivedi/ (Navaniti Prasad Singh, J.)