High Court Patna High Court - Orders

Ganesh Kumar @ Abhishek vs The State Of Bihar on 28 September, 2011

Patna High Court – Orders
Ganesh Kumar @ Abhishek vs The State Of Bihar on 28 September, 2011


IN THE HIGH COURT OF JUDICATURE AT PATNA
Criminal Miscellaneous No.33252 of 2011
Ganesh Kumar @ Abhishek
Versus
The State Of Bihar

2. 28.09.2011. Heard the learned counsels for the

petitioner and the State.

The petitioner is apprehending his

arrest in a case registered under Section

379 of the Indian Penal Code.

It is alleged that the petitioner

was sitting adjacent to the informant in the

train. It is further alleged that when the

informant returned from the bathroom she

found her bag containing Rs. 60,000/- and

other articles missing and the petitioner

was not present.

It is submitted by the learned

counsel for the petitioner that only on

suspicion the case has been lodged and the

statement has been made in paragraph no. 6

of the petition that the petitioner has no

criminal antecedent and there is no evidence

on record to support of accusation.

Considering the aforesaid facts, let

the petitioner, above named, be released on

bail in the event of arrest or surrender

before the learned court below within a
2

period of twelve weeks from today in

connection with G.R.P. Patna P.S. Case No.

73 of 2011 on furnishing bail bond of

Rs.10,000/-(Ten Thousand) with two sureties

of the like amount each to the satisfaction

of the learned R.J.M., Patna, subject to the

conditions as laid down under Section 438(2)

of the Code of Criminal Procedure.

U. K.                               ( Dinesh Kumar Singh, J)