IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.695 of 2011
DEVENDRA RAI @ PAHALWANJI, son of Late Baij Nath Prasad
Versus
THE STATE OF BIHAR
-----------
2 10.02.2011 Heard learned counsel for the petitioner as well as learned
P.P. for the State.
Petitioner seeks his bail in connection with Digha P.S. Case
No.213 of 2010 registered under Sections 379 and 381 of the I.P.C.
Admittedly, petitioner was working as guard of shop of the
informant, and it appears from the F.I.R. that some parts of the vehicle
were removed from the aforesaid workshop by co-accused in collusion
with the petitioner.
The petitioner is languishing in jail custody since
21.09.2010, and the submission of learned counsel for the petitioner is
that some altercation had taken place between petitioner and informant
who happens to be manager of aforesaid company, on the point of
payment of wages and that was the reason petitioner has been roped in
this case.
In view of the aforesaid submission as well as period of
detention of the petitioner in jail custody petitioner, namely, DEVENDRA
RAI @ PAHALWANJI is directed to be released on bail on furnishing bail
bonds of Rs.10,000/-(ten thousand) with two sureties of the like amount
each, to the satisfaction of C.J.M., Patna in connection with above stated
Digha P.S. Case No.213 of 2010.
PN ( Hemant Kumar Srivastava,J.)