High Court Patna High Court - Orders

Dholan Singh vs The State Of Bihar on 9 March, 2011

Patna High Court – Orders
Dholan Singh vs The State Of Bihar on 9 March, 2011
                  IN THE HIGH COURT OF JUDICATURE AT PATNA
                               Cr.Misc. No.2480 of 2011
                    DHOLAN SINGH, SON OF PRASIDH NARAYAN SINGH
                                           Versus
                                 THE STATE OF BIHAR
                                         -----------

02 09.03.2011 Learned counsel for the petitioner is permitted to

make necessary corrections in prayer portion of this application

within course of the day.

Heard learned counsel for the petitioner as well as

learned Additional Public Prosecutor for the State.

Petitioner seeks his bail in connection with Belchhi

P.S. Case No. 36 of 2010 registered under Sections 420, 468, 471,

473 and 475 of the Indian Penal Code.

Allegedly, petitioner was caught with a motorcycle

and several fake documents were recovered from the dicky of the

aforesaid motorcycle.

Contention of learned counsel for the petitioner is that

petitioner had taken the aforesaid motorcycle from one Punit

Kumar, who happens to be owner of the said motorcycle and while

petitioner was going by the aforesaid motorcycle, he was

intercepted by the police and certain documents were recovered

from the dicky of the aforesaid motorcycle. He further submitted

that petitioner was not aware about the above stated documents.

Considering the above stated submissions of the

parties as well as period of detention of the petitioner in jail

custody, let the 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 Additional Chief Judicial
2

Magistrate, Barh in connection with above stated Belchhi P.S. Case

No. 36 of 2010.

Shahzad                          (Hemant Kumar Srivastava, J )