High Court Patna High Court - Orders

Jaykee Kumar vs State Of Bihar on 17 September, 2010

Patna High Court – Orders
Jaykee Kumar vs State Of Bihar on 17 September, 2010
             IN THE HIGH COURT OF JUDICATURE AT PATNA
                       Cr.Misc. No.33380 of 2010
                           JAYKEE KUMAR
                                 Versus
                           STATE OF BIHAR
                                -----------

02. 17.09.2010 Petitioner is languishing in custody in a case

registered under Section 379 of the I.P.C.

From the house of the petitioner 10 cartridges,

six mobile sets along with stolen splender motorcycle were

recovered.

It is submitted by learned counsel for the

petitioner that for recovery of arms a separate case has

been registered in which petitioner has been enlarged on

bail. So far as stolen motorcycle is concerned, it is

submitted that the said motorcycle is registered in the

name of the petitioner. It is further submitted that

petitioner is involved in one other case which was lodged

after recovery of the cartridges and apart from that there is

no other case against the petitioner.

Considering the aforesaid facts, let the petitioner

namely Jaykee Kumar, be released on bail 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, Gaya in connection with Rampur P.S. Case No.

75 of 2010.

( Dinesh Kumar Singh, J.)
Shageer