IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.39635 of 2010
DHARMENDRA KUMAR @ PRAHALAD KUMAR, S/O Lakshmi
Kumar Gupta... .....Petitioner.
Versus
STATE OF BIHAR .
----------
2 3.11.2010 Heard learned counsel appearing on behalf of
the petitioner and the learned counsel appearing on
behalf of the State.
The petitioner is languishing in custody since
6th July, 2010 in a case registered under Sections 395,
397 of the Indian Penal Code.
It is alleged that 3-4 miscreants entered the
house and looted house hold articles, mobile phone and
some cash.
Learned counsel on behalf of the petitioner
submits that petitioner was not named in the FIR and his
name transpired in the confession of the co-accused and
nothing has been recovered from the possession of the
petitioner. It is alleged that on confession of this
petitioner one mobile phone was recovered from the
possession of Dharmendra Kumar. It is submitted that
petitioner has clear antecedent.
2
Considering the aforesaid facts, let the
petitioner above named 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 the
Chief Judicial Magistrate, Munger in connection with
East Colony (Jamalpur) P.S. Case No. 17 of 2010.
Bhardwaj (Dinesh Kumar Singh, J)