High Court Patna High Court - Orders

Rupesh Kumar vs The State Of Bihar on 9 November, 2011

Patna High Court – Orders
Rupesh Kumar vs The State Of Bihar on 9 November, 2011
                             IN THE HIGH COURT OF JUDICATURE AT PATNA
                                       Criminal Miscellaneous No.36903 of 2011
                     Rupesh Kumar, Son of Sri Shankar Kumar, Resident of Village
                     Narharpur, P.S. Madhoura, District- Saran at Chapra, at present C/O
                     Umesh Singh, Sipahi Tola (Madhubani), P.S. K. Hat, District Purnea.
                                                                     .....Petitioner.
                                                       Versus
                     The State of Bihar                              .....Opposite Party.
                     For the Petitioner   : Mr. Bhola Prasad, Advocate.
                     For the State        : APP.
                                          ----------------------------------

02/ 09.11.2011 Heard learned Counsel for the

petitioner and learned Counsel for the State.

The petitioner is sole named

accused of the case registered under Sections

457, 380, 411 of the Indian Penal Code. It

has been mentioned in paragraph-10 of the

petition that the petitioner has no criminal

history.

Considering the facts and

circumstances of the case, the above named

petitioner is directed to 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

learned Chief Judicial Magistrate/court

concerned, Purnea in connection with K. Hat

(Madhubani) P.S. Case No. 387 of 2011.

(Shyam Kishore Sharma, J.)
kksinha/-