High Court Patna High Court - Orders

Satendra Kumar Rai @ Satendra … vs State Of Bihar on 5 October, 2010

Patna High Court – Orders
Satendra Kumar Rai @ Satendra … vs State Of Bihar on 5 October, 2010
                   IN THE HIGH COURT OF JUDICATURE AT PATNA
                                Cr.Misc. No.28448 of 2010
                    SATENDRA KUMAR RAI @ SATENDRA KUMAR .
                                            Versus
                                    STATE OF BIHAR .
                                          -----------

02/ 05.10.2010 Heard learned counsel for the petitioner and learned

counsel for the State.

2. This petition for bail has been filed by the petitioner,

who is an accused for offences punishable under section 379 of the

Indian Penal Code.

3. Learned counsel for the petitioner submits that the FIR

was lodged against unknown person stating that the driver had left

the truck near the Godown of Food Corporation of India,

Phulwariasarif in the evening of Saturday and had gone to his house

whereafter the said truck was stolen. He further submits that in his

subsequent statement, informant had stated that the driver had left

the khalasi along with truck and hence the khalasi who is the

petitioner of this case had been implicated. Learned counsel for the

petitioner further submits that the entire allegation is false and

frivolous as petitioner was not left with the truck and he has got no

hand in the alleged occurrence which was apparent from the fact that

just after few days of the lodging of the case, he had himself come to

the godown. Learned counsel for the petitioner further submits that

petitioner has got no criminal antecedent and is in custody since

29.05.2010.

4. Considering the facts and circumstances of this case as
2

well as the arguments of the parties, this petition is allowed. Let

petitioner, namely Satendra Kumar Rai be released on bail on

furnishing bail bond of Rs.10,000.00 (Rupees ten thousand) with

two sureties of the like amount each to the satisfaction of the learned

Chief Judicial Magistrate, Patna, in connection with Phulwarisharif

P.S. Case No.–277/10.

Ranjan                                   (S. N Hussain, J.)