IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.23760 of 2008
ANITA SINGH
Versus
THE STATE OF BIHAR
-----------
2/ 08.07.2008 Heard learned Counsel for the petitioner and learned
Counsel appearing on behalf of the State.
The case under Section 379 of the Indian Penal Code has
been registered against thieves regarding theft of Hero Honda motorcycle.
Submission is that the petitioner is a poor girl and has come
to the house of one Faiyaz from where stolen motorcycle was recovered.
The petitioner is in custody since 13.12.2007.
Considering the facts and circumstances of the case, the
petitioner Anita Singh is ordered to 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 the Judicial Magistrate, Ist Class, Purnea in
connection with K. Hat P.S. Case No. 315 of 2007.
kksinha/ (Shyam Kishore Sharma, J.)