Patna High Court - Orders
Dhirendra Paswan @ Talka vs The State Of Bihar on 30 May, 2016
Author: Anjana Mishra
Bench: Anjana Mishra
IN THE HIGH COURT OF JUDICATURE AT PATNA
Criminal Miscellaneous No.22099 of 2016
Arising Out of PS.Case No. -176 Year- 2015 Thana -GOH District- AURANGABAD
======================================================
1. Dhirendra Paswan @ Talka son of Sri Ram Paswan resident of village -
Jamuawan, Police Station - Wazirganj, District - Gaya.
.... .... Petitioner
Versus
1. The State of Bihar.
.... .... Opposite Party
======================================================
Appearance :
For the Petitioner/s : Mr. Manish Kumar No-2
For the Opposite Party/s : Mr. S.Dayal(App)
======================================================
CORAM: HONOURABLE JUSTICE SMT. ANJANA MISHRA
ORAL ORDER
3 30-05-2016Heard learned counsel for the petitioner and learned counsel appearing on behalf of the State.
The petitioner is in custody since 18.01.2016 in connection with Goh P.S. Case No. 176 of 2015 registered for the offences punishable under Sections 461 and 379 of the Indian Penal Code. Later on Sections 295, 411, 414, 420 of the Indian Penal Code, Section 25 Antiques & Treasure Act and Section 30(i)(iii) Ancient Monument and Archeological Sites & Remains Act was added.
Learned counsel for the petitioner submits that the petitioner has been taken into custody on the basis of suspicion and there has been no recovery of stolen articles from the possession of the petitioner. Learned counsel for the petitioner Patna High Court Cr.Misc. No.22099 of 2016 (3) dt.30-05-2016 2/2 further submits that other similarly co-accused has been extended the privilege of bail in Criminal Miscellaneous No. 16543 of 2016 vide order dated 26.04.2016.
Considering the facts that similarly situated co- accused has been extended the privilege of bail in Criminal Miscellaneous No. 16543 of 2016 vide order dated 26.04.2016, let the petitioner, be enlarged on bail on furnishing bail bonds of Rs. 10,000/- (ten thousand) with two sureties of the each amount to the satisfaction of the learned Chief Judicial Magistrate, Aurangabad in connection with Goh P.S. Case No. 176 of 2015.
(Anjana Mishra, J) ajaypd./-
U T