High Court Patna High Court - Orders

Jaicky Kumar vs State Of Bihar on 27 October, 2010

Patna High Court – Orders
Jaicky Kumar vs State Of Bihar on 27 October, 2010
             IN THE HIGH COURT OF JUDICATURE AT PATNA
                       Cr.Misc. No.38806 of 2010
                            JAICKY KUMAR
                                 Versus
                           STATE OF BIHAR
                                -----------

02. 27.10.2010 Learned counsel for the petitioner is

permitted to make necessary correction in the petition.

Petitioner is languishing in custody since

09.06.2010 in a case registered under Section 392 of

the I.P.C.

It is alleged that the informant’s Rs.

49,000/- was snatched by the miscreants.

It is submitted by learned counsel for the

petitioner that the occurrence took place on

24.04.2010 whereas the F.I.R. was lodged on

29.05.2010. It is further submitted that after

institution of the present case the petitioner has been

implicated in two other cases.

Considering the delayed lodging of the F.I.R.,

let the petitioner namely Jaicky Kumar, 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 Chief Judicial Magistrate, Gaya in

connection with Gaya Kotwali P.S. Case No. 168 of

2010.

In view of the criminal antecedent of the
2

petitioner, learned Court below will be at liberty to

cancel the bail bond of the petitioner if the petitioner

fails to appear on three consecutive dates or if he gets

involved in any other offence of similar nature.

( Dinesh Kumar Singh, J.)
Shageer