High Court Patna High Court - Orders

Ranjeet Roy vs The State Of Bihar on 14 March, 2011

Patna High Court – Orders
Ranjeet Roy vs The State Of Bihar on 14 March, 2011
            IN THE HIGH COURT OF JUDICATURE AT PATNA
                            Cr Misc No 5257 of 2011
             Ranjeet Roy, son of Haranand Roy, resident of village - Forbesganj,
             Ward No - 19, P S - Forbesganj, District - Araria           -Petitioner
                                    Versus
             The State of Bihar                                          -Opposite Party
                                   -----------

2 14.03.2011 The petitioner claims to be a student and is in custody in

relation to Forbesganj Police Station Case No 440 of 2010 instituted

under Section 395 of Indian Penal Code. Petitioner is not named in the

first information report. It is alleged that 8 to 10 people raided the house

of the informant committing dacoity and walked away, apart from others,

with jewelleries. On a confession by one co-accused, petitioner’s name

also transpired and petitioner was arrested and it is alleged that from the

possession of petitioner, a locket was recovered which was put on test

identification parade and identified by the informant. Learned counsel for

the petitioner states and draws attention of the Court to the fact that three

persons were arrested simultaneously with the petitioner. From all their

pockets, lockets were recovered. As per the first information report, only

one locket was stolen. It would be the submission of the learned counsel

for the petitioner that there is strong reason for false implication inasmuch

as a few days earlier, there was serious differences between the

petitioner’s father and the Officer-in-charge in relation to demand of

licence for selling of crackers on the eve of Diwali. In this relation, a

Sanha was also lodged against the Officer-in-charge by the father of the

petitioner on 03.11.2010 itself almost ten days prior to the occurrence.

Be that as it may, the petitioner abovenamed is directed to

be released on bail on his furnishing bonds of Rs 10,000/- (Rupees Ten
2
Thousand) with two sureties of the like amount each to the satisfaction of

Chief Judicial Magistrate, Araria in Forbesganj Police Station Case No

440 of 2010 subject to the condition that the father of the petitioner would

be one of the sureties.

M.E.H./                                       (Navaniti Prasad Singh)