IN THE HIGH COURT OF JUDICATURE AT PATNA
Criminal Miscellaneous Case No.11715 of 2011
1. Ram Pramod Sahani @ Pramod Sahani son of Badan Sahani
2. Bishundeo Sahani son of Ram Shirith Sahani
Both resident of village Sir Khiriya,P.S.Runni Saidpur,
District Sitamarhi ---------- Petitioners
Versus
The State Of Bihar ------ Opp.Party
For the Petitioners : Mr. Pramod Rajpati
For the State : Mr. Addl.P.P.
04/ 02.08.2011
Heard learned counsel for the petitioners and learned
A.P.P. for the State.
The petitioners seek bail in a case which has been
registered against unknown on 23.12.2009 for offence under
Section 394 of the Indian Penal Code on the allegation that the
accused persons decamped with the booty including T.V.,
Mobile, ornaments, cloths, pots etc. In course of investigation, one
Anuj Kumar Singh was apprehended and on his confession,
houses of the petitioners were raided and some articles which
were said to be roped with the robbery were seized.
Submission is that the seized articles from the house
of the petitioner are sari, steel plates, cloths etc. and these can be
available in all the houses and Anuj Kumar Singh on whose
confession the name of the petitioners have come has already been
granted bail by a Bench of this Court on 24.02.2011 Vide
Cr.Misc.No. 2778 of 2011. Further submission is that the
petitioners have fair antecedent and though they are in custody
since 10.10.2010 but they have not been put on test identification
2
parade.
Considering the facts and circumstances of the case,
let the above named petitioners be released on bail on furnishing
bail bonds of Rs.10,000/-(ten thousand) each with two sureties of
the like amount each to the satisfaction of Chief Judicial
Magistrate, Sitamarhi in Runnisaidpur P.S.Case No. 415 of 2009.
Tahir/- (Shyam Kishore Sharma, J.)