High Court Patna High Court - Orders

Praveen Kumar vs The State Of Bihar on 5 April, 2011

Patna High Court – Orders
Praveen Kumar vs The State Of Bihar on 5 April, 2011
                    IN THE HIGH COURT OF JUDICATURE AT PATNA
                                  Cr.Misc. No.6825 of 2011
                                      PRAVEEN KUMAR
                                              Versus
                                    THE STATE OF BIHAR
                                            -----------

02/ 05.04.2011 Heard learned counsel for the petitioner as well as learned

Addl. P.P. for the State.

It is stated that when the petitioner and co-accused were

fleeing on a motorcycle after snatching gold chain, police party chased

them and subsequently, petitioner and his associates were nabbed by

the police and on search one gold chain was recovered from the

possession of co-accused Uttam Kumar who disclosed that the

aforesaid gold chain had been snatched by the petitioner and

subsequently, the said chain was handed over to him by the petitioner.

The contention of the learned counsel for the petitioner is

that the petitioner is the careerist boy and, as a matter of fact, co-

accused Uttam Kumar, who happens to be a boy of 11 years, was

arrested by the police on suspicion and when the petitioner had gone

to see the aforesaid Uttam Kumar in the police station, the petitioner

has been roped in the present case and police forcibly took the so-

called confessional statement of the petitioner.

Taking into consideration the above stated facts and

circumstances as well as submissions of the parties, let petitioner,

Praveen Kumar, be released on bail on furnishing bail bonds of Rs

10,000/- with two sureties of the like amount each to the satisfaction

of Sri Anand Kumar Singh, Judicial Magistrate, Ist Class, Patna in

Kadamkuan P.S. Case no. 245/2010.

      shahid                                                (Hemant Kumar Srivastava,J)