High Court Patna High Court - Orders

Ravi Kumar @ Shashi Kumar vs The State Of Bihar on 16 March, 2011

Patna High Court – Orders
Ravi Kumar @ Shashi Kumar vs The State Of Bihar on 16 March, 2011
                    IN THE HIGH COURT OF JUDICATURE AT PATNA
                                  Cr.Misc. No.3436 of 2011
                             RAVI KUMAR @ SHASHI KUMAR
                                              Versus
                                    THE STATE OF BIHAR
                                            -----------

02/ 16.03.2011 Heard learned counsel for the petitioner as well as learned

Addl. P.P. for the State.

Although petitioner is said to be caught with stolen

motorcycle but according to the prosecution case itself, aforesaid

motorcycle was produced before the police by a private person.

Petitioner is languishing in jail custody since near about nine months.

Although petitioner carries some criminal antecedents but

considering the aforesaid facts and circumstances as well as detention

of the petitioner in jail custody, let petitioner, Ravi Kumar @ Shashi

Kumar, be released on bail on furnishing bail bond of Rs 10,000/-

with two sureties of the like amount each to the satisfaction of the

Chief Judicial Magistrate, East Champaran at Motihari in Harsidi P.S.

Case no. 96 of 2010.

      shahid                                                (Hemant Kumar Srivastava,J)