IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.2516 of 2011
KAPILDEO SINGH @ SANJU @ SANJU SINGH
Versus
THE STATE OF BIHAR
-----------
2 10.3.2011 Heard the learned counsel for the petitioner as well
as learned Additional Public Prosecutor for State.
Petitioner is not named in the F.I.R. and it appears
from perusal of the impugned order that in course of
investigation co-accused Sanjay Yadav disclosed that this
petitioner was using the stolen SIM and thereafter petitioner
was arrested and confessed his guilt leading to recovery of the
aforesaid stolen mobile.
It has specifically been asserted in paragraph 12 of
the petition that petitioner does not have any criminal
antecedent. So, even if, it assumed that the stolen mobile was
recovered on the basis of disclosure made by this petitioner,
then also, only section 412 of I.P.C. is applicable against the
petitioner.
Considering the aforesaid facts and circumstances
of the case as well as submissions of the parties, let the
petitioner, Kapildeo Singh @ Sanju @ Sanju Singh, be
released on bail on furnishing bail bond of Rs.10,000/- with
2
two sureties of the like amount each to the satisfaction of
C.J.M., Rohtas at Sasaram, in Nokha P.S. Case No.134 of
2010.
It is pointed out by the learned counsel for the
petitioner that at paragraph 13 of this application in place of
26.7.2010 it has wrongly been typed as 26.7.2007.
Learned counsel is permitted to make necessary
correction in course of the day in the above stated paragraph
of the application.
Anilkr.sinha (Hemant Kumar Srivastava,J.)