IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.24453 of 2008
BINDESHWAR YADAV
Versus
STATE OF BIHAR
– – – –
2. 3.7.2008 Heard.
The case is under Section 414 of the
Indian Penal Code and the allegation is that
the petitioner has sold some stolen ornaments.
The contention is that there is no report
about the fact that the said articles were
stolen properties and that another accused
similarly situated has been granted bail in
Cr. Misc. No. 18417 of 2008.
Regard being had to the above facts,
let the above named petitioner be directed to
be released from custody on his furnishing a
bond of Rs. 10,000/-( ten thousand) with two
sureties of the like amount each to the
satisfaction of the Chief Judicial Magistrate,
Madhubani, in Jainagar P.S.Case No. 41 of
2008.
Kanth
( Dharnidhar Jha, J.)