IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.24634 of 2010
DHANANJAY PANDEY
Versus
STATE OF BIHAR
-----------
03/ 07.10.2010 Heard learned counsel appearing on behalf of the petitioner and the
State.
The petitioner is in custody in connection with Vijaipur P.S. Case
No. 24 of 2010 for offence punishable under Section 392 of the Indian Penal
Code.
The substance of allegation against this petitioner is of interrupting
the informant and robbing him of his Hero Honda motorcycle along with other
accused persons.
Learned counsel for the petitioner, with reference to the order
passed by the court below, submits that the court below itself took notice of the
fact that the informant had sworn an affidavit that this petitioner was not amongst
the persons who had committed the alleged offence. He thus submits that in that
view of the matter the incarceration of the petitioner is not justified.
Taking into consideration the circumstances and the submission of
learned counsel, let the petitioner Dhananjay Pandey be released on bail on
furnishing bail bond of Rs. 10,000/- (rupees ten thousand) with two sureties of
the like amount each to the satisfaction of Chief Judicial Magistrate, Gopalganj in
connection with Vijaipur P.S. Case No.24 of 2010.
S.Sb/- (Jyoti Saran, J.)