High Court Patna High Court - Orders

Ram Nandan Sah vs The State Of Bihar on 1 August, 2011

Patna High Court – Orders
Ram Nandan Sah vs The State Of Bihar on 1 August, 2011
                           IN THE HIGH COURT OF JUDICATURE AT PATNA
                                  Criminal Miscellanious No.25542 of 2011
                   Ram Nandan Sah, Son of Rajendra Sah, Resident of Village-Raima,
                   District-Madhubani.                                    .....Petitioner.
                                                    Versus
                   The State of Bihar                                     .....Opposite Party.
                   For the Petitioner           : Mr. Gagan Dev Yadav, Advocate.
                   For the State                : APP.
                                       ----------------------------------

02/ 01.08.2011 Heard learned Counsel for the

petitioner and learned Counsel for the State.

The petitioner is accused of the

case which has been registered under Section

395 of the Indian Penal Code on the

allegation that in the night of 8th April,

2011, the dacoits after opening the door

entered inside the house, assaulted the

informant and looted away ornaments coins,

D.V.D. and Mobile Phone. The First

Information Report was later on registered

against unknown culprits.

In course of investigation, the

informant was noticed to identify the accused

persons for which Test Identification Parade

was proposed to be organized but the

informant has not attended. The petitioner

was later on apprehended on suspicion and in

the chargesheet merely suspicion has been

raised against him.

                                       Considering              the       facts          and
                              2




            circumstances        of    the    case,     let    the    above

            named    petitioner         be    released    on    bail    on

            furnishing bail bond of Rs. 10,000/-                       (ten

            thousand)    with         two    sureties    of    the    like

            amount    each       to    the    satisfaction       of     the

            learned     Chief          Judicial       Magistrate/court

            concerned    Sitamarhi            in   connection          with

Bazpatti P.S. Case No. 37 of 2011.

(Shyam Kishore Sharma, J.)
kksinha/-