High Court Patna High Court - Orders

Baban Kumar Sharma vs The State Of Bihar on 24 January, 2011

Patna High Court – Orders
Baban Kumar Sharma vs The State Of Bihar on 24 January, 2011
            IN THE HIGH COURT OF JUDICATURE AT PATNA
                    Cr.Misc. No.42705 of 2010
       BABAN KUMAR SHARMA SON OF OM PRAKASH SHARMA, RESIDENT
       OF KURJI BABLUPAR (SHAKTI NAGAR), POLICE STATION DIGHA,
       DISTRICT PATNA.
                               Versus
                        THE STATE OF BIHAR
                            -----------

2. 24.1.2011. Heard learned counsel for the

petitioner and Smt. Indu Bala Pandey,

learned Additional Public Prosecutor.

The petitioner, who is in custody

in Hajipur Town P.S. Case No.149 of 2010

for the offence under Sections 413 and 414

of the Indian Penal Code since 20.3.2010,

has prayed for grant of bail.

In the case, on confession made by

co-accused, a motorcycle was stolen from

possession of the petitioner.

Keeping in view the nature of

accusation and period of custody, let the

petitioner above named be enlarged on bail

on his furnishing bond of Rs.10,000/- (ten

thousand) with two sureties of the like

amount each to the satisfaction of Chief

Judicial Magistrate, Vaishali at Hajipur in

Hajipur Town P.S. Case No.149 of 2010.

       N.H./                          ( Rakesh Kumar,J.)