High Court Patna High Court - Orders

Simmi Khatoon vs The State Of Bihar on 23 March, 2011

Patna High Court – Orders
Simmi Khatoon vs The State Of Bihar on 23 March, 2011
                       IN THE HIGH COURT OF JUDICATURE AT PATNA
                                    Cr.Misc. No.4024 of 2011
                             SIMMI KHATOON, WIFE OF RANJEET SAH
                                                Versus
                                     THE STATE OF BIHAR
                                              -----------

02 23.03.2011 Heard learned counsel for the petitioner as well

as learned Additional Public Prosecutor for the State.

Petitioner is languishing in jail custody since

14.11.2010 in connection with K. Hat (Madhubani) P.S. Case

No. 436 of 2010 initially registered under Sections 457 and

380 of the Indian Penal Code and subsequently, Section 411

of the Indian Penal Code was added.

It appears from perusal of record that some

unknown criminals committed theft in the house of the

informant and in course of investigation, some stolen

ornaments were recovered from the house of the petitioner.

The aforesaid seized ornaments were identified by the

informant in Test Identification Parade.

Taking into consideration the above stated facts

and circumstances as well as period of detention of the

petitioner in jail custody, 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, Purnea in connection with K. Hat

(Madhubani) P.S. Case No. 436 of 2010.

Shahzad                                           ( Hemant Kumar Srivastava, J.)