IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.33538 of 2011
Jitendra Mishra @ Karu Mishra, S/O-Late Bindeshwar Mishra
Versus
The State Of Bihar
-----------
02 25.10.2011 Heard learned counsel for the petitioner as well as
learned Additional Public Prosecutor for the State.
Petitioner is in jail custody since 30.07.2011 in a case
registered under Sections 461, 379/34 of the Indian Penal Code.
Although, petitioner is named in the first information
report but admittedly, nothing has been recovered from his conscious
possession and it appears that the name of this petitioner has been
given in this case on mere suspicion.
Considering the aforesaid facts and circumstances as
well as submissions of the parties, let the petitioner be released on bail
on furnishing bail bonds of Rs. 10,000/- (Ten Thousand) with two
sureties of the like amount each to the satisfaction of Chief Judicial
Magistrate, Begusarai in connection with Phulwaria P.S. Case No. 68
of 2011.
SHAHZAD ( Hemant Kumar Srivastava, J.)