IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr. Misc. No.196 of 2011
RAKESH KUMAR SURI @ PAPPU, S/O LATE JAGARNNATH SURI,
R/O MOHALLA MUNDICHAK, P.S. TILKAMANJHI, DISTRICT
BHAGALPUR .. PETITIONER
Versus
THE STATE OF BIHAR .. OPPOSITE PARTY
****
/2/ 14-Jan-11 Heard the counsel for the parties.
2. This is an application for grant of anticipatory bail
for offence under Section 380 of the Penal Code.
3. The allegation in the first information report is that
one Pawan Choudhary, with regard to theft of Rs.1,000/- of
an employee, confessed in his inculpatory statement before
the employees of M/S Annpurna Textile, namely, Pakanjan
Rai, Deepu Sharma, Ajay Dubey, Sudhir Rai, Sonu Kumar,
Murari Tiwari, Bablu Kumar, Raju and Satnarayan
Upadhyaya that Rakesh Kumar Suri @ Pappu had abated
him to commit theft and on abatement he committed theft of
Rs.40,000/- and concealed it under the water tank and
Pappu took out that money. In the order of the Sessions
Judge while rejecting the bail petition, it has been
mentioned that several witnesses in paragraphs 5 to 14 of
the case diary have supported the case of theft.
2
4. Hence, having regard to the facts and
circumstances I am not inclined to grant anticipatory bail to
the petitioner.
5. The prayer for anticipatory bail is rejected.
6. However, if the petitioner surrenders and prays
for regular bail that will be considered on it’s own merit
without being prejudiced of this order and will be disposed
off preferably on the same day.
( Gopal Prasad, J.)
S.A.