IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.33716 of 2010
NAND KISHORE YADAV
Versus
STATE OF BIHAR
-----------
2. 15.09.2010. Heard learned counsel for the petitioner
and the State.
The petitioner is languishing in custody
since 21.12.2009 in a case registered under
Sections 457 and 380 of the I.P.C.
It is alleged that unknown criminals
committed theft of 40,000/-rupees cash, one
Mobile and one sound box from shop of the
petitioner.
Subsequently, it is alleged that the
petitioner confessed his guilt before the
villagers and the informant produced this
petitioner with the stolen articles before the
police. The statement has been made in paragraph
no.12 of the petition that the petitioner has no
criminal antecedent.
Considering the aforesaid facts, let the
petitioner above named 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 the learned J.M. Ist
Class, Jamui, in connection with Barhat P.S.
2
Case No. 142 of 2009 corresponding to G.R. No.
2362 of 2009.
U.K. (Dinesh Kumar Singh,J.)