High Court Patna High Court - Orders

Vivek Kumar Sah vs The State Of Bihar on 14 September, 2011

Patna High Court – Orders
Vivek Kumar Sah vs The State Of Bihar on 14 September, 2011
                   IN THE HIGH COURT OF JUDICATURE AT PATNA
                                 Cr.Misc. No.16270 of 2011
                           Vivek Kumar Sah, S/O-Late Ram Dayal Sah
                                             Versus
                                     The State Of Bihar
                                           -----------

04 14.09.2011 Heard learned counsel for the petitioner as well as

learned Additional Public Prosecutor for the State.

Petitioner is in jail custody since 27.01.2011 in a case

registered under Section 414 of the Indian Penal Code.

Admittedly, the looted motorcycle has not been

recovered from conscious possession of the petitioner which is evident

from Annexure-2, the seizure list of the case.

Considering the aforesaid facts and circumstances as

well as submissions of the parties, 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, Madhubani in connection with Harlakhi P.S. Case No. 04

of 2011.

     SHAHZAD                                ( Hemant Kumar Srivastava, J.)