High Court Patna High Court - Orders

Lalan Ram vs The State Of Bihar on 8 November, 2011

Patna High Court – Orders
Lalan Ram vs The State Of Bihar on 8 November, 2011
                     IN THE HIGH COURT OF JUDICATURE AT PATNA
                          Criminal Miscellaneous No.34797 of 2011
                                            Lalan Ram
                                              Versus
                                     The State Of Bihar
                                  ----------------------------------

2 08-11-2011 Heard learned counsel for the petitioner as well as

learned Additional Public Prosecutor for the State.

Petitioner is not named in the first information report

and the name of this petitioner came in this case while in course

of investigation it came to light that the petitioner was using the

stolen mobile after inserting another sim.

Considering the facts and circumstances as well as

submissions of the parties, the petitioner, namely, Lalan Ram is

directed to be released on bail on furnishing bail bonds of Rs

10,000/- (ten thousand) with two sureties of the like amount

each in connection with Agiaon (Garhani) P. S. Case No. 83 of

2010 to the satisfaction of Sri Sumit Ranjan, J.M. Ist Class, Ara,

Bhojpur.

         AKV/-                                (Hemant Kumar Srivastava,J.)