High Court Patna High Court - Orders

Sudhir Kr. Supaulia And Ors. vs The State Of Bihar on 7 March, 2011

Patna High Court – Orders
Sudhir Kr. Supaulia And Ors. vs The State Of Bihar on 7 March, 2011
               IN THE HIGH COURT OF JUDICATURE AT PATNA
                            Cr.Misc. No.2402 of 2011
                       SUDHIR KR. SUPAULIA AND ORS.
                                        Versus
                             THE STATE OF BIHAR
                                      -----------

2 7.3.2011 Heard the learned counsel for the petitioners as well

as Additional Public Prosecutor for State.

Petitioners are not named in the F.I.R. but in course

of investigation the name of petitioners surfaced in this case.

So far as petitioners no.1 and 2 are concerned,

neither they are named nor anything has been recovered from

their conscious possession and except so called confessional

statement of co-accused there is nothing against them.

So far as petitioner no.3 is concerned, it is stated

that looted recharge coupons were recovered from the house

of the above stated petitioner no.3.

Considering the aforesaid facts and circumstances

of the case as well as submissions of the parties,the

petitidoners no.1. Sudhir Kumar Supaulia and 2. Suman

Kumar Mehta, are directed to be released on bail on

furnishing bail bond of Rs.10,000/- each with two sureties of

the like amount each to the satisfaction of S.D.J.M., Birpur, in

connection with Raghopur P.S. Case No.43 of 2010.
2

Let the case diary of above stated Raghopur P.S.

Case No.43 of 2010 be called for from the court of S.D.J.M.,

Birpur and list the case of petitioner no.3 under heading ‘for

admission’ after receipt of the above stated case diary.

Anilkr.sinha (Hemant Kumar Srivastava,J.)