IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr. Misc. No.19972 of 2010
ARVIND KUMAR
Versus
STATE OF BIHAR
-----------
2 17.06.2010 Heard learned counsel appearing on
behalf of the petitioner and learned counsel
appearing on behalf of the State.
The petitioner is in custody in
connection with Makhdumpur P.S. Case No. 91 of
2010 for offences punishable under Section 414
of the Indian Penal Code.
Substance of allegations against the
petitioner is of recovery of Hero Honda
Motorcycle.
Learned counsel with reference to the
certificate of registration of the seized
motorcycle bearing registration No. BR 2-A 2270
placed at Annexure-2 series, submits that the
said motorcycle belongs to the full brother of
the petitioner, Vijay Singh. He thus submits
that the allegation is totally misplaced and
the petitioner has been wrongfully involved in
the present case.
Having regard to the circumstances
aforesaid, let the petitioner namely, Arvind
Kumar be released on bail on furnishing bail
2
bond of Rs. 10,000/- with two sureties of the
like amount to the satisfaction of learned
Chief Judicial Magistrate, Jehanabad in
connection with Makhdumpur P.S. Case No. 91 of
2010.
Bibhash ( Jyoti Saran, J.)