IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.43327 of 2010
SAMIR @ SAMIR CHAKRAVORTI @ SAMIR KUMAR
Versus
THE STATE OF BIHAR
-----
02. 07.04.2011 Heard learned counsel for the petitioner and the state.
Petitioner along with three others is alleged for carrying
two bags of rice after stealing the same, in which also they did not
succeed and involvement of this petitioner is denied.
Having regard to the facts and circumstances of the case,
in the event of arrest or surrender within a period of one month from
the date of receipt/production of a copy of this order, the above
named petitioner shall 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 the Railway Judicial Magistrate, Begusarai in
connection with Barauni R. P.F. Case No.07 of 2010, subject to
conditions as laid down under section 438(2) of the Cr. P. C.
Vikash (Mandhata Singh, J.)