IN THE HIGH COURT OF JUDICATURE AT PATNA
Criminal Miscellaneous No.33891 of 2011
Bhim Kumar
Versus
The State Of Bihar
----------------------------------
2 25.10.2011 Heard counsel for the parties.
13 sets of Mobile said stolen is
recovered from petitioner’s possession but he
remained in custody since 2.4.2011.
Thus, having regard to the facts and
circumstances of the case as well as submission
of the parties, the above named petitioner is
directed 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 Sub-Divisional Judicial
Magistrate, Masaurhi, Patna in Punpun P.S. Case
No. 42/11.
AI ( Mandhata Singh, J.)