IN THE HIGH COURT OF JUDICATURE AT PATNA
                            Criminal Miscellaneous No.28985 of 2011
                                        Madan Kumar Barik
                                                Versus
                                       The State Of Bihar
                                    ----------------------------------
2 14-09-2011 Heard learned counsel for the petitioner as well
as learned Additional Public Prosecutor for the state.
Earlier prayer for bail of the petitioner was
rejected by this court vide order dated 02.05.2011 passed
in Cr. Misc. No. 12671 of 2011 with liberty to him to renew
his prayer for bail after completion of seven months in jail
custody.
It would appear from the record that the
petitioner is in jail custody since 12.01.2011 in a case
registered under Sections-461, 379 of the Indian Penal
Code.
Taking into consideration the aforesaid facts
and circumstances as well as submission of the parties, let
the petitioner, namely, Madan Kumar Barik be released on
bail on furnishing bail bonds of Rs 10,000/- (ten thousand)
with two sureties of the like amount each in connection
with Katihar Town P.S. Case No. 462 of 2010 to the
satisfaction of Chief Judicial Magistrate, Katihar.
AKV/- ( Hemant Kumar Srivastava,J.)