IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.3610 of 2011
KALICHARAN SINGH, SON OF SURENDRA SINGH
Versus
THE STATE OF BIHAR
-----------
02 17.03.2011 Heard learned counsel for the petitioner as well as
learned Additional Public Prosecutor for the State.
Petitioner is not named in the First Information
Report but stolen tractor was recovered at District-Ballia, Uttar
Pradesh for which Crime No. 162 of 2010 was registered under
Narhi Police Station, District-Ballia. It appears from perusal of
Annexure-2 that the petitioner was granted bail by learned
Sessions Judge, Ballia in the aforesaid Narhi Crime No. 162 of
2010.
Taking into consideration the above stated facts
and circumstances, let the petitioner be released on bail on
furnishing bail bonds of Rs. 10,000/- (Ten Thousand) with two
sureties of the like amount each to the satisfaction of Chief
Judicial Magistrate, Bhojpur, Arrah in connection with Chauri
P.S. Case No. 38 of 2010.
Shahzad ( Hemant Kumar Srivastava, J.)