High Court Patna High Court - Orders

Shiv Narayan Mandal vs The State Of Bihar on 14 November, 2011

Patna High Court – Orders
Shiv Narayan Mandal vs The State Of Bihar on 14 November, 2011
                      IN THE HIGH COURT OF JUDICATURE AT PATNA
                                     Cr.Misc. No.37439 of 2011
                            Shiv Narayan Mandal son of Chulhai Manda,
                            Resident of village-Gopalpatti, P.S.-Falka,
                            District-Katihar.
                                                  Versus
                                           The State of Bihar
                                                -----------

2. 14.11.2011. Heard learned counsel for the petitioner and learned

counsel for the State.

The petitioner apprehends his arrest in connection with a

case registered for the offence punishable under section 414/34 of

the Indian Penal Code.

It is alleged that the informant along with other police

personnels on secret information raided the house of the petitioner

and on search found one motorcycle bearing registration no.BR-

F/0508 kept in the courtyard and on enquiry from his father, he

disclosed that the motorcycle belongs to the petitioner. A seizure list

was prepared in presence of independent witnesses. The alleged

motorcycle which is said to have been recovered is stolen one.

Considering the nature of allegation, I am not inclined to

grant anticipatory bail to the petitioner. Accordingly, prayer for

grant of anticipatory bail is rejected.

Md.S.                                          ( Ashwani Kumar Singh, J.)