IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.1168 of 2011
AJAY SINGH, SON OF RAM UDAY SINGH
Versus
THE STATE OF BIHAR
02 14.02.2011 Heard learned counsel for the petitioner as well as learned
Public Prosecutor for the State.
Petitioner seeks his bail in connection with Begusarai
(Town) P.S. Case No. 365 of 2009 registered under Sections 414,
353/34 of the Indian Penal Code.
Allegedly, one mobile, six sims and one charger were
recovered from the possession of petitioner when search, in the
premises of jail, was conducted by the higher official.
Taking into consideration that having more or less similar
allegation several co-accused persons are enjoying the privilege of
bail, above named petitioner is directed to be released on bail on
furnishing bail bonds of Rs. 10,000/- (Ten Thousand) with two
sureties of the like amount each to the satisfaction of Chief Judicial
Magistrate, Begusarai in connection with above stated Begusarai
(Town) P.S. Case No. 365 of 2009.
Shahzad (Hemant Kumar Srivastava, J )