High Court Patna High Court - Orders

Anita Singh vs The State Of Bihar on 8 July, 2008

Patna High Court – Orders
Anita Singh vs The State Of Bihar on 8 July, 2008
                    IN THE HIGH COURT OF JUDICATURE AT PATNA
                            Cr.Misc. No.23760 of 2008
                                    ANITA SINGH
                                       Versus
                                THE STATE OF BIHAR
                                    -----------

2/ 08.07.2008 Heard learned Counsel for the petitioner and learned

Counsel appearing on behalf of the State.

The case under Section 379 of the Indian Penal Code has

been registered against thieves regarding theft of Hero Honda motorcycle.

Submission is that the petitioner is a poor girl and has come

to the house of one Faiyaz from where stolen motorcycle was recovered.

The petitioner is in custody since 13.12.2007.

Considering the facts and circumstances of the case, the

petitioner Anita Singh is ordered 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 Judicial Magistrate, Ist Class, Purnea in

connection with K. Hat P.S. Case No. 315 of 2007.

kksinha/                                                            (Shyam Kishore Sharma, J.)