IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.26791 of 2011
1. Lalan Ram, S/O Nandu Ram.
2. Ajay Das, S/O Yaduni Das.
Versus
The State Of Bihar
-----------
4 25.10.2011 This application has been filed for grant of regular bail
on behalf of the petitioners, who are in custody since 26.03.2011
in Nokha P.S. Case No. 45 of 2011 for the offences alleged
under Sections 395 and 397 of the Indian Penal Code.
It appears on perusal of the first information report
that the informant Sahdeo Ram who was working as Accountant
at the Bank of Baroda Branch Nokha, under the threat of some
miscreants who entered into the bank premises on 16.03.2011,
opened the lock of the strong room and the miscreants
committed loot of Rs. 62,44,403.50/-.
Learned Sr. counsel for the petitioners submits that the
present petitioners are merely the driver and khalasi of the truck
which was called for and used by the miscreants after
committing loot and well after they had already escaped from
the place of occurrence. He further submits that there is nothing
in the first information report nor on record to show that the
present petitioners had any conscious role to play in the
commission of the offence.
Heard learned counsel for the State.
Considering that there is no material to even prima
facie show that the present petitioners had any conscious role in
2
the commission of the loot and considering that the petitioners
are merely the driver and khalasi of the truck which were called
into service later on, let the petitioners above named be released
on bail on furnishing bail bonds of Rs. 10,000/- (ten thousand)
each with two sureties of the like amount each to the satisfaction
of Chief Judicial Magistrate, Rohtas at Sasaram in connection
with Nokha P.S. Case No. 45 of 2011.
(Vikash Jain, J.)
Md. Ibrarul