High Court Patna High Court - Orders

Bhola Sah vs State Of Bihar on 17 September, 2010

Patna High Court – Orders
Bhola Sah vs State Of Bihar on 17 September, 2010
             IN THE HIGH COURT OF JUDICATURE AT PATNA
                       Cr.Misc. No.33453 of 2010
                              BHOLA SAH
                                 Versus
                           STATE OF BIHAR
                                -----------

02. 17.09.2010 Petitioner is languishing in jail since

17.02.2010 in a case registered under Section 392 of

the I.P.C.

It is alleged that one motorcycle and Rs.

500/- were snatched by the miscreants. Subsequently

the alleged motorcycle was recovered from the

possession of the petitioner.

It is submitted by learned counsel for the

petitioner that chargesheet has been submitted against

the petitioner. It is further submitted that though

petitioner is involved in other cases but in all those

cases he is on bail.

Considering the period under custody, let the

petitioner namely Bhola Sah, 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 Judicial Magistrate, 1st Class,

Muzaffarpur in connection with Kanti P.S. Case No.

183 of 2009.

Learned Court below will be at liberty to

cancel the bail bond of the petitioner if the petitioner

gets involved in any further case or if he fails to appear
2

on three consecutive dates.

( Dinesh Kumar Singh, J.)
Shageer