IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.22051 of 2011
Pappu Kumar
Versus
The State Of Bihar
-----------
3 25.8.2011 Heard learned counsel for the parties.
Some of the stolen articles is recovered
from petitioner’s possession, is claimed by this
petitioner of his own and remained in custody
since 4.4.2011.
In the circumstances, 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 Chief Judicial
Magistrate, Sitamarhi in Bairginiya P.S. Case
No. 55/2011.
AI ( Mandhata Singh, J.)