IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr. Misc. No.37633 of 2010
PAPPU KUMAR THATHERA son of Moti Sao
Versus
STATEB OF BIHAR
-----------
2/ 29.10.2010 Heard learned counsel for the parties.
The petitioner is an accused in a case under Section 3
of the R.P. (U.P.) Act for alleged recovery of 1.5 Kg. Fan armature
copper wire.
The petitioner is in custody since 28.08.2010.
In the circumstances, petitioner, named above, is
directed to be released on bail on furnishing bail bond of Rs.
5,000/- (Five thousand) with two sureties of the like amount each
to the satisfaction of Railway Judicial Magistrate, Patna in
connection with Fatuha R.P.F. P.S. case no. 04 of 2010.
(Samarendra Pratap Singh, J.)
Uday/