High Court Patna High Court - Orders

Nanhak Nat vs The State Of Bihar on 3 August, 2011

Patna High Court – Orders
Nanhak Nat vs The State Of Bihar on 3 August, 2011
                       IN THE HIGH COURT OF JUDICATURE AT PATNA
                          Criminal Miscellaneous Case No.25622 of 2011
                     Nanhak Nat son of Nakur Nat, resident of village Deochanda Bal,
                                     P.S. Piro, District Bhojpur
                                               Versus
                                        The State Of Bihar
                              For the petitioner : Mr.Love Kush Kumar
                                    For the State : Mr. Addl.P.P.

02/     03.08.2011

Heard learned counsel for the petitioner and learned

counsel for the State.

The petitioner seeks bail in a case which has been

registered for offence under Section 392 of the Indian Penal Code

against unknown regarding robbery of mobile of the informant’s

son.

In course of investigation, mobile was seized from

one Ram Nath Singh and the petitioner’s complicity has come on

the confessional statement of that accused.

Submission is that except confessional statement there

is nothing against the petitioner and he had no occasion to know

about the ownership of mobile.

Considering the facts and circumstances of the case,

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, Bhojpur, Ara in Tiyar P.S.Case No. 27 of 2010.

      Tahir/-                                  (Shyam Kishore Sharma, J.)