High Court Patna High Court - Orders

Manish Kumar vs The State Of Bihar on 18 March, 2011

Patna High Court – Orders
Manish Kumar vs The State Of Bihar on 18 March, 2011
                IN THE HIGH COURT OF JUDICATURE AT PATNA
                                Cr. Misc. No.5657 of 2011
                Manish Kumar, Son of Late Birbahadur Singh, R/o-Vill.-Barauni Flag
                Panchayat-1, P.S.-Teghra, District-Begusarai.              -Petitioner.
                                        VERSUS
                The State of Bihar                                        -Opposite Party.
                                         -----------

02 18.03.2011 The petitioner is in custody since 30.08.2010 in relation

to Bhagwanpur P.S. Case No.87 of 2010 instituted under Section 392

of the Indian Penal Code against unknown persons.

It is alleged that in night one motorcycle and mobile

phone were looted, subsequently police arrested one Rajeev Kumar,

who in his confessional statement has named the petitioner as being a

co-conspirator.

Learned counsel for the petitioner states that nothing

was recovered from the petitioner nor petitioner has been put on T.I.

parade and without these formalities chargesheet has already been

filed. No specific role has been attributed to the petitioner in the entire

incident.

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

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

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

the C.J.M., Begusarai in connection with Bhagwanpur P.S. Case

No.87 of 2010.

     Trivedi/                                (Navaniti Prasad Singh, J.)