IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.39644 of 2010
GARHAN BAITHA, S/O Manjhi Baitha
....Petitioner
Versus
THE STATE OF BIHAR
2 3.11.2010
Heard learned counsel appearing on behalf of the
petitioner and the learned counsel appearing on behalf of the State.
The petitioner is languishing in custody since
16.8.2010 in a case registered under Section 414of the Indian
Penal Code.
It is alleged that one stolen Bolero vehicle was
recovered from the house of the father in law of the petitioner.
It is submitted by the learned counsel for the petitioner
that petitioner used to stay with the father in law since father in
law was blind. Hence it was suspected that the vehicle in question
was brought by this petitioner. It is stated in para 13 of the
petition that petitioner has no criminal antecedent.
Considering the aforesaid facts, let the petitioner
above named 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 Chief Judicial Magistrate, East
Champaran at Motihari in connection with Paharpur P.S. Case No.
173 of 2009.
Bhardwaj (Dinesh Kumar Singh, J.)