High Court Patna High Court - Orders

Suraj Chaudhry vs The State Of Bihar on 15 July, 2011

Patna High Court – Orders
Suraj Chaudhry vs The State Of Bihar on 15 July, 2011
                    IN THE HIGH COURT OF JUDICATURE AT PATNA
                                   Cr.Misc. No.4002 of 2011
                                         Suraj Chaudhry
                                               Versus
                                       The State Of Bihar
                                             -----------

04/ 15.07.2011 Heard learned counsel for the petitioner as well as learned

Addl. Public Prosecutor for the State.

Petitioner is not named in the first information report but in

course of investigation his house was raided and some articles were

seized.

The contention of learned counsel for the petitioner is that

seized article belongs to the petitioner and, as a matter of fact,

aforesaid articles are not stolen properties.

It appears from perusal of the report dated 25.4.2011 of

Principal Magistrate, Juvenile Justice Board, Begusarai that Sri R.R.

Singh, Judicial Magistrate Ist Class, Begusarai has already sent record

of the petitioner to Juvenile Justice Board for enquiry.

In the aforesaid circumstances, let the petitioner, Suraj

Chaudhry, be released on bail on furnishing bail bonds of Rs 10,000/-

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

Principal Magistrate, Juvenile Justice Board, Begusarai in Ballia P.S.

Case no. 23/2010.

      shahid                                                 (Hemant Kumar Srivastava,J)