IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.15926 of 2011
Dharmendra Sah, S/O-Ramdeo Sah
Versus
The State Of Bihar
-----------
03 03.08.2011 Heard learned counsel for the petitioner as well as
learned Additional Public Prosecutor for the State.
Petitioner is named in the first information report and he
was identified by the witnesses while fleeing from the place of
occurrence after committing the alleged crime and furthermore, Para-
70 of the case diary reveals that the looted motorcycle has been
recovered from his house.
Considering the aforesaid facts and circumstances, I am
not inclined to release the petitioner on bail. Accordingly, his prayer
for bail in connection with Bachawara P.S. Case No. 156 of 2010
pending in the court of Chief Judicial Magistrate, Begusarai stands
rejected.
SHAHZAD ( Hemant Kumar Srivastava, J.)