High Court Patna High Court - Orders

Abhinandan Singh vs The State Of Bihar on 25 October, 2011

Patna High Court – Orders
Abhinandan Singh vs The State Of Bihar on 25 October, 2011
                      IN THE HIGH COURT OF JUDICATURE AT PATNA
                                  Criminal Miscellaneous No.29423 of 2011
                   ======================================================

Abhinandan Singh
…. …. Petitioner/s
Versus
The State Of Bihar
…. …. Opposite Party/s
======================================================

3 25-10-2011 Heard learned counsels for the petitioner and the State.

The petitioner is languishing in custody since 22.01.2011 in

a case registered under Section 379 of the Indian Penal Code.

It is alleged that the robbed motorcycle was recovered from

the petitioner and one Jitendra Kumar.

It is submitted that Jitendra Kumar has already been granted

bail. It is further submitted that apart from the present case the

petitioner is involved in one another case.

Considering the aforesaid facts, let the above named

petitioner be released on bail on furnishing the bail bond of

Rs. 10,000/- (ten thousand) with two sureties of the like

amount each to the satisfaction of learned Chief Judicial

Magistrate, 1st Class, Kiul at Lakhisarai in connection with

Jamalpur P.S. Case No.01/2011.

(Dinesh Kumar Singh, J)

Amrendra Kumar/-