High Court Patna High Court - Orders

Krishna Prajapati vs State Of Bihar on 7 October, 2010

Patna High Court – Orders
Krishna Prajapati vs State Of Bihar on 7 October, 2010
           IN THE HIGH COURT OF JUDICATURE AT PATNA
                    Cr.Misc. No.36961 of 2010
                        KRISHNA PRAJAPATI
                               Versus
                         STATE OF BIHAR
                             -----------

02. 07.10.2010. Heard the learned counsel for the petitioners

and learned A.P.P. for the State.

The petitioner, Krishna Prajapati, is in

custody since 19.07.2010 in connection with Sasaram

(M) P.S. Case No.401 of 2010 instituted under Section

395 of I.P.C.

According to F.I.R., while the informant was

returning from in law’s house of his sister on a

motorcycle, the miscreants surrounded his motorcycle

and looted Rs.70,000/- from his pocket and also a

mobile phone.

The learned counsel for the petitioner

submitted that although the petitioner is in custody

since 19.07.2010, still today no T.I. parade has been

held and in the further statement, the informant has

stated that in fact Rs.700/- only was taken away from

the pocket. The learned counsel further submitted that

during investigation, one Arvind Yadav was arrested by

police who confessed before the police in his

confessional statement, he named this petitioner also.

Nothing has been recovered from the possession of this

petitioner. On the other hand, the learned A.P.P
2

objected the prayer for bail.

Considering the nature of allegation and period

of detention, I direct that the petitioner named above

be released on bail on furnishing bail bond of

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

like amount each to the satisfaction of learned C.J.M.,

Rohtas in connection with Sasaram (M) P.S. Case

No.401 of 2010.

Sanjeev/-                               (Mungeshwar Sahoo,J.)