IN THE HIGH COURT OF JUDICATURE AT PATNA
Criminal Miscellaneous No.21459 of 2011
Santosh Singh
Versus
The State Of Bihar
----------------------------------
03. 14.10.2011 Heard learned counsel for the petitioner and
learned counsel for the State.
Submission of learned counsel for the
petitioner is that for committing theft of cash from
informant’s motorcycle, petitioner remained in custody
since 19.01.2011.
Accordingly, let the above named petitioner 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,
Muzaffarpur in connection with Mushahari P. S. Case
No.06 of 2011.
Vikash (Mandhata Singh, J.)