High Court Patna High Court - Orders

Sanjay Rawat vs The State Of Bihar on 10 November, 2010

Patna High Court – Orders
Sanjay Rawat vs The State Of Bihar on 10 November, 2010
             IN THE HIGH COURT OF JUDICATURE AT PATNA
                       Cr.Misc. No.40553 of 2010
                            SANJAY RAWAT
                                 Versus
                         THE STATE OF BIHAR
                                -----------

02. 10.11.2010. Petitioner is languishing in custody since

10.08.2010 in a case registered under Section 395 of

the I.P.C.

Informant’s Rs. 3000/- and mobile phones

were robbed by the unknown criminals. It is also

alleged that one Markandey Pathak was also robbed.

Petitioner’s name sprang up on the confession of Raju

Tiwari.

It is submitted by learned counsel for the

petitioner that no recovery has been made from the

petitioner nor any TIP has been held.

A statement has been made in para 4 of the

petition that petitioner has no criminal antecedent.

Considering the aforesaid facts, let the

petitioner namely Sanjay Rawat, 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 Chief Judicial Magistrate, Buxar in connection with

Buxar Industrial P.S. Case No. 46 of 2010.

( Dinesh Kumar Singh, J.)
Shageer