High Court Patna High Court - Orders

Manchun Singh vs State Of Bihar on 10 December, 2010

Patna High Court – Orders
Manchun Singh vs State Of Bihar on 10 December, 2010
                  IN THE HIGH COURT OF JUDICATURE AT PATNA
                                   Cr.Misc. No.39690 of 2010
                  MANCHUN SINGH, S/o Late Ramakant Singh, resident of
                  Village-Mehdauli, P.S. Bhagwanpur Sub-Teghra,
                  Dist. Begusarai.                                 .......Petitioner.
                                           Versus
                 The STATE OF BIHAR                           .....Opposite Party.
                                    -----------

2/ 10.12.2010 Heard learned counsel for the petitioner as well as

the State.

The petitioner, who is in custody in connection

with Mansoor Chak P.S. Case No. 64 of 2010 for offences

under sections 379 and 411 of the Indian Penal Code, has

prayed for grant of bail.

The accusation against the petitioner is that he

was fleeing away with the bicycle of the informant.

Subsequently, he was apprehended. The petitioner is in

custody since 04.09.2010.

Keeping in view the nature of accusation and

period of custody, let the petitioner, above named, be

enlarged on bail on furnishing bail bonds of Rs.10,000/- (ten

thousand) with two sureties of the like amount each to the

satisfaction of the Chief Judicial Magistrate, Begusarai in

connection with Mansoor Chak P.S. Case No. 64 of 2010.

( Rakesh Kumar, J )

Anjani/
2