IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.44166 of 2010
ABHIJIT KUMAR HIMANSHU @ MONU
Versus
THE STATE OF BIHAR
-----------
4 20.4.2011 Heard learned counsel for the parties.
Ransom if was really demanded that is
for a Cigarette, alleged stolen Motorcycle
recovered on third day near the bone factory and
petitioner is in jail custody for about six
months.
Thus, having regard to the facts and
circumstances of the case, let the above named
petitioner 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, Gaya
in Civil Line P.S. Case No. 351/2010.
AI ( Mandhata Singh, J.)