IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.6126 of 2011
RAJA TIWARY
Versus
THE STATE OF BIHAR
-----------
02. 18.03.2011. Heard Smt. Mahasweta Chatterjee, the
learned counsel appearing for the petitioner who
is in custody since 11.12.2010 under the
allegation that he clapped and thereafter
disseminated some powdery substance which went
into the eyes of the informant when the other
culprit snatched his bag containing Rs. 86,200/-
to run away. That accused was not apprehended but
the present petitioner was apprehended and handed
over to the police.
The contention is that the petitioner was
merely in the shop to make his personal purchases
and had nothing to do with the man who had
committed the real act.
Considering the fact that nothing was
recovered from the petitioner and also considering
his defence, let the above named petitioner be
released from custody on furnishing bond of
Rs.10,000/-(ten thousand) with two sureties of the
like amount each to the satisfaction of Sub
Divisional Judicial Magistrate, Pupri at Sitamarhi
in Pupri P.S.Case No.217 of 2010.
B.Kr. ( Dharnidhar Jha,J.)