IN THE HIGH COURT OF JUDICATURE AT PATNA
Criminal Miscellaneous No.36212 of 2011
Birendra Thakur
Versus
The State Of Bihar
----------------------------------
02. 16.11.2011 Petitioner is languishing in custody since
28.06.2011 in a case registered under Section 398 of
the I.P.C.
The accusation is of cutting the lock of the
grill by using gas cutter when the gas cylinder blasted.
Subsequently on chase the petitioner was caught with
the blast injury.
It is submitted by learned counsel for the
petitioner that petitioner was not apprehended on the
spot and on suspicion he has been implicated in this
case.
A statement has been made in para 11 of
the petition that petitioner has no criminal antecedent.
Considering the aforesaid facts, let the
petitioner namely Birendra Thakur, 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, Muzaffarpur in
connection with Meenapur P.S. Case No. 123 of 2011.
(Dinesh Kumar Singh, J)
Shageer