High Court Patna High Court - Orders

Balbir Singh vs State Of Bihar on 23 August, 2010

Patna High Court – Orders
Balbir Singh vs State Of Bihar on 23 August, 2010
                IN THE HIGH COURT OF JUDICATURE AT PATNA
                             Cr.Misc. No.23150 of 2010
                                   BALBIR SINGH
                                         Versus
                                  STATE OF BIHAR
                                       -----------

3 23.8.2010 Heard counsel for the petitioner and the State.

The petitioner is an accused in a case under section

414 of the Penal Code for theft of transformer.

Learned counsel for the petitioner submits that the

petitioner is an Electrician and 75 Kgs of Aluminium wire and

65 Kgs of Iron wire were recovered from the house of co-

accused Siya Nand Yadav. The petitioner is in custody since

1.12.2009.

In the facts and circumstances of the case, the

petitioner Balbir Singh is directed to be released on bail in

connection with Amarpur P.S. Case No.286 of 2009 on

furnishing bail bond of Rs.5,000/- with two sureties of the like

amount each to the satisfaction of Shri Dipanshu Srivastava,

Judicial Magistrate Ist Class, Banka.

(S.P.Singh,J)
KHAN