IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.23671 of 2008
RANJIT PODDAR @ RANIJT KUMAR PODDAR
Versus
STATE OF BIHAR
-----------
2 08/07/2008 Heard learned counsel for the petitioner and learned counsel
representing the State.
The case has been registered under sections 457 and 380 of
the Indian Penal Code against unknown. In course of investigation the
petitioner has been apprehended.
Submission is that the petitioner has been apprehended in
this case because he used to go to the Bank. It has been submitted that
the petitioner’s father has a jewelry shop and has an account in that
bank, in that connection the petitioner had occasioned to go to bank
frequently. Further submission is that at the time of remand the I. O.
has not furnished tangible material against the petitioner.
Considering the facts and circumstances of the case, the
petitioner Ranjit Poddar @ Ranjit Kumar Poddar is directed to be
released on bail on furnishing of bail bonds of Rs. 10,000/- (ten
thousand) with two sureties of the like amount each to the satisfaction
of the C.J.M., Banka in connection with Shambhuganj P.S. Case No.
26 of 2008.
avin. (Shyam Kishore Sharma, J.)