IN THE HIGH COURT OF JUDICATURE AT PATNA
Criminal Miscellaneous No.23782 of 2011
Md. Isha
Versus
The State Of Bihar
----------------------------------
3 13.9.2011 Heard learned counsel for the parties.
Petitioner is said in possession of
stolen Mobile which was in stolen hand bag and
two luggage of the informant. Claim is made by
petitioner that he is owner of seized Mobile as
its IMEI Number does not tally with stolen
Mobile and petitioner remained in custody since
23.4.2011.
Thus, having regard to the facts and
circumstances of the case as well as submission
of the parties, the above named petitioner is
directed to 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 Railway Magistrate, Bhagalpur
in Bhagalpur G.R.P.S. Case No.3 of 2011.
AI ( Mandhata Singh, J.)