High Court Patna High Court - Orders

Lallan Sao @ Lalan Sao vs The State Of Bihar on 15 March, 2011

Patna High Court – Orders
Lallan Sao @ Lalan Sao vs The State Of Bihar on 15 March, 2011
                       IN THE HIGH COURT OF JUDICATURE AT PATNA
                                        Cr.Misc. No.5356 of 2011
                  LALLAN SAO @ LALAN SAO,son of Late Mutur Sao , resident of village -
                         Bihta, P.S- Haspura, Dist- Aurangabad.
                                                     Versus
                                         THE STATE OF BIHAR
                                                   -----------

2. 15.03.2011 The petitioner is in custody in relation to Madanpur

P.S.Case No. 210 of 2010 instituted under Section 412 of the

Indian penal code.

In the F.I.R, it is stated that when a consignment of

Chana was being transported, some persons in Bolero over took

and hijack the truck, they looted the Chana and left the truck. In

course of investigation police arrested one Dr. Sunil Kumar who

confessed that some of the co-accused had come to him stating

that they had looted chana and needed some place to keep it. The

only allegation against the petitioner is that he provided the

place to keep the looted chana, which were recovered from his

godown, as such, the case against the petitioner is only under

Section 412 I.P.C.

Be that as it may, let the above named petitioner be

released on bail on furnishing bail bond of Rs. 10,000/- ( Rupees

Ten Thousand) with two sureties of the like amount each to the

satisfaction of Chief Judicial Magistrate, Aurangabad in

Madanpur P. S. Case No. 210 of 2010.

Namita                                           ( Navaniti Prasad Singh, J.)