High Court Patna High Court - Orders

Braj Bhushan Tiwary @ Bhushan … vs The State Of Bihar on 25 October, 2011

Patna High Court – Orders
Braj Bhushan Tiwary @ Bhushan … vs The State Of Bihar on 25 October, 2011
                    IN THE HIGH COURT OF JUDICATURE AT PATNA
                                Criminal Miscellaneous No.27316 of 2011
                 =============================================

Braj Bhushan Tiwary @ Bhushan Tiwari @ Ajay@ U.P. Walla
…. …. Petitioner/s
Versus
The State Of Bihar
…. …. Opposite Party/s
=============================================

3 25-10-2011 Heard learned counsel for the petitioner and learned

counsel for the A.P.P., Mr. Gopesh Kumar.

F.I.R. is against un-known for committing robbery of

informant’s motorcycle, mobile and cash. Motorcycle is said

recovered from petitioner and others, while they were gathered for

making preparation of committing dacoity for which Bhagwanpur

Sadar, District-Vaishali P.S. Case 125 of 2010 was filed under

Section 414 of the I.P.C. also that was for recovery of stolen

motorcycle also and from that case, this petitioner has been

remanded and is in custody since 24.12.2010. Submission of the

learned counsel for the petitioner is that in Bhagwanpur P.S. Case

No. 125 of 2010, petitioner has been allowed bail. In any case, for

the same material, petitioner remained in custody since

24.12.2010.

Taking the same into consideration, prayer of the

petitioner for bail is allowed.

Let the above named petitioner be released on bail on
furnishing bail bond of Rs. 10,000/- (ten thousand) with two

sureties of the like amount each to the satisfaction of C.J.M.,

Vaishali at Hajipur in connection with Mahua P.S. Case No. 378

of 2010.

(Mandhata Singh, J.)
Shailendra Bhushan
Prasad/-