IN THE HIGH COURT OF JUDICATURE AT PATNA
Criminal Miscellaneous No.33609 of 2011
Jiten Kumar @ Jatin Kumar @ Pappu Kumar
Versus
The State Of Bihar
----------------------------------
02. 25.10.2011 Heard learned counsel for the petitioner and learned counsel for
the State.
In a case of theft of cash from informant’s motorcycle, material
for petitioner’s involvement is recovery of Rs.50,000/-, which is denied
about being the same of the theft and petitioner remained in custody since
15.6.2011.
Accordingly, let the above named petitioner 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 Chief Judicial
Magistrate, Lakhisarai in connection with Lakhisarai P. S. Case No.41
of 2011.
Vikash ( Mandhata Singh, J.)