IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.33462 of 2010
BISWANATH KUMAR MANDAL @ BISHWANATH MANDAL
Versus
STATE OF BIHAR
-----------
02. 17.09.2010 Petitioner is languishing in jail since
27.07.2010 in a case registered under Section 392 of
the I.P.C.
The alleged snatched mobile was recovered
from one Ram Anugrah Pandey who confessed to have
purchased it from one Dinkar Pandey and Dinkar
Pandey subsequently named this petitioner.
It is submitted by learned counsel for the
petitioner that petitioner is involved in one other case
in which he is on bail.
Considering the nature of evidences
collected during investigation against the petitioner,
let the petitioner namely Biswanath Kumar Mandal @
Bishwanath Mandal, 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
Railway Judicial Magistrate, Kiul, Lakhisarai in
connection with Jamalpur G.R.P. P.S. Case No. 41 of
2009.
( Dinesh Kumar Singh, J.)
Shageer