IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.21252 of 2010
TUNTUN RAI
S/O Late Harihar Rai,
R/O Vill. Dewan, P.S. Ganga Bridge,
Distt. Vaishali ...............Petitioner.
Versus
THE STATE OF BIHAR........Opp. Party.
-----------
2. 02.07.2010 Heard learned counsel for the petitioner and the
State.
The petitioner is languishing in jail since
17.3.2010 in a case registered under Section 414 of the Indian
Penal Code.
During investigation it was found that petitioner
was a pillion rider on the alleged snatched motorcycle.
Supplementary affidavit has been filed to the effect that similarly
situated accused who was also pillion rider, namely, Basisth Rai,
has been granted bail in Cr. Misc. No. 20289 of 2010. The
petitioner has made statement in Para 13 of the petition that he has
no criminal antecedent.
Considering the fact that the other similarly
situated accused person has been granted bail, let the petitioner
above named be released on bail in connection with Bidupur P.S.
Case no. 56 of 2010 on furnishing bail-bond of Rs. 10,000/-(ten
thousand) with two sureties of the like amount each to the
satisfaction of Chief Judicial Magistrate, Vashali at Hajipur.
Praveen (Dinesh Kumar Singh,J.)