High Court Patna High Court - Orders

Mithun Kumar Verma vs The State Of Bihar on 6 June, 2011

Patna High Court – Orders
Mithun Kumar Verma vs The State Of Bihar on 6 June, 2011
                   IN THE HIGH COURT OF JUDICATURE AT PATNA
                               Cr.Misc. No.14828 of 2011
                  MITHUN KUMAR VERMA SON OF SATAN PRASAD VERMA,
            R/O VILLAGE- KIUL DHARMSALA, P.S.- LAKHISARAI
                                            Versus
                                  THE STATE OF BIHAR
                                          -----------

2 06/06/2011 Heard Mr. Ambika Bhagat, learned counsel

for the petitioner and learned APP for the State.

The petitioner is in custody since 28.1.2011 in

a case registered under section 379 IPC against

unknown regarding theft of one mobile set which was

recovered from the house of the petitioner.

Submission is that the recovery was from the

joint house and the petitioner has no criminal

antecedent.

Considering the facts and circumstances of

the case, the petitioner above named is directed to be

released on furnishing of bail bond of Rs. 10,000/- (ten

thousand) with two sureties of the like amount each to

the satisfaction of the learned Railway Judicial

Magistrate, Kiul in connection with GRP Kiul P.S. Case

No. 60 of 2010.

avin                                       (Shyam Kishore Sharma, J.)