High Court Patna High Court - Orders

Sikandar Yadav vs State Of Bihar on 3 July, 2008

Patna High Court – Orders
Sikandar Yadav vs State Of Bihar on 3 July, 2008
                   IN THE HIGH COURT OF JUDICATURE AT PATNA
                                Cr.Misc. No.13699 of 2008
                                    SIKANDAR YADAV
                                            Versus
                                     STATE OF BIHAR
                                          -----------
5.   3.7.2008                Heard.

                             The case is under section 394                of the   Indian

Penal Code in which the informant was relieved of his

motor-cycle, some cash and a celluler phone. The

rejection order indicates as if there was some recovery

either from the possession of the petitioner or at his

instance but on perusal of the case diary the same does

not appear to be the case. There is of course recovery

of illegal arms but it is contended that for that

recovery petitioner was granted bail in the relevant

case. Petitioner is not named in the F.I.R. and he is in

custody since 20.11.2007 without being put on T.I.P. and

without being anything recovered from his possession,

considering which, let petitioner namely Sikandar Yadav

be released on bail on furnishing personal recognition

bond of Rs.500/- (Five hundred only) without any surety

to the satisfaction of the Chief Judicial Magistrate,

Madhubani, in connection with Babubarhi P.S. case no.111

of 2007.

          sudip                              ( Dharnidhar Jha, J )