IN THE HIGH COURT OF JUDICATURE AT PATNA
Criminal Miscellaneous No.13870 of 2011
Khokha Yadav @ Narendra Yadav
@ Abhishek Yadav
----------------------- Petitioner
Versus
The State Of Bihar
---------------------- O.P.
-----
3 10.8.2011 Heard learned counsel for the parties.
Allegation against this petitioner is
that he was found in Garage of Arun Kamat with
stolen Motorcycle for the purpose of its
repair. Defence is that stolen Motorcycle is
said of Munna Bajaj in whose premises this
garage was running and under a conspiracy only
petitioner is made accused in the case
otherwise theft of Munna Bajaj Motorcycle was
not reported any where. Another recovery of
T.V. and DVD from petitioner’s house, a
separate case was filed in which petitioner was
allowed bail. Petitioner remained in custody
since 19.11.2010.
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
2
satisfaction of Sub-Divisional Judicial
Magistrate, Birpur in Nirmali P.S. Case No. 50
of 2010.
AI ( Mandhata Singh, J.)