High Court Patna High Court - Orders

Ravi Ranjan Kumar vs The State Of Bihar on 28 September, 2011

Patna High Court – Orders
Ravi Ranjan Kumar vs The State Of Bihar on 28 September, 2011
                     IN THE HIGH COURT OF JUDICATURE AT PATNA
                                   Cr.Misc. No.31018 of 2011
                   Ravi Ranjan Kumar, S/O-Mithlesh Kumar @ Mithlesh Kumar Singh
                                                Versus
                                         The State Of Bihar
                                              -----------

02 28.09.2011 Heard learned counsel for the petitioner as well as

learned Additional Public Prosecutor for the State.

Petitioner is in jail custody since 06.06.2011 in a case

registered under Section 414 of the Indian Penal Code.

Allegedly, petitioner was caught with stolen motorcycle

but submission on behalf of the petitioner is that the seized motorcycle

bearing Chesis No. MBLJA06E58GM08192 belongs to brother of the

petitioner which is evident from Annexure-2 series.

Considering the aforesaid facts and circumstances as

well as submissions of the parties, 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 Additional Chief

Judicial Magistrate, Hilsa in connection with Hilsa P.S. Case No. 138

of 2011.

     SHAHZAD                                  ( Hemant Kumar Srivastava, J.)