High Court Patna High Court - Orders

Sharif Ali vs The State Of Bihar on 22 December, 2010

Patna High Court – Orders
Sharif Ali vs The State Of Bihar on 22 December, 2010
                IN THE HIGH COURT OF JUDICATURE AT PATNA
                           Cr.Misc. No.42017 of 2010
SHARIF ALI, SON OF MD. KALAM, RESIDENT OF VILLAGE BISHAMHARA, P.S.
SHERGARH, DISTRICT MATHURA (U.P.) ---- PETITIONER
                                     Versus
                            THE STATE OF BIHAR
                                    -----------

2 22.12.2010 Petitioner is an accused in a case under Sections 379

and 411 of the Indian Penal Code.

It is alleged that the petitioner ran away with the

tractor of the informant which was recovered at Durgawati police

station.

Learned counsel for the petitioner submits that

surprisingly the F.I.R. was not instituted at Durgawati police

station where the alleged recovery was made nor is there any

station diary entry to indicate that the tractor was recovered at

Durgawati police station. The F.I.R. has been lodged at the place

from where the tractor was stolen. There is no explanation by the

petitioner for driving away with the tractor and as such, I am not

inclined to grant bail to the petitioner for the present. However,

the petitioner may renew his prayer for bail after completing one

year in custody.

       Sanjay                                             ( Sheema Ali Khan, J.)