High Court Patna High Court - Orders

Arvind Kumar vs State Of Bihar on 17 June, 2010

Patna High Court – Orders
Arvind Kumar vs State Of Bihar on 17 June, 2010
           IN THE HIGH COURT OF JUDICATURE AT PATNA
                  Cr. Misc. No.19972 of 2010
                         ARVIND KUMAR
                             Versus
                        STATE OF BIHAR
                          -----------

2 17.06.2010 Heard learned counsel appearing on

behalf of the petitioner and learned counsel

appearing on behalf of the State.

The petitioner is in custody in

connection with Makhdumpur P.S. Case No. 91 of

2010 for offences punishable under Section 414

of the Indian Penal Code.

Substance of allegations against the

petitioner is of recovery of Hero Honda

Motorcycle.

Learned counsel with reference to the

certificate of registration of the seized

motorcycle bearing registration No. BR 2-A 2270

placed at Annexure-2 series, submits that the

said motorcycle belongs to the full brother of

the petitioner, Vijay Singh. He thus submits

that the allegation is totally misplaced and

the petitioner has been wrongfully involved in

the present case.

Having regard to the circumstances

aforesaid, let the petitioner namely, Arvind

Kumar be released on bail on furnishing bail
2

bond of Rs. 10,000/- with two sureties of the

like amount to the satisfaction of learned

Chief Judicial Magistrate, Jehanabad in

connection with Makhdumpur P.S. Case No. 91 of

2010.

Bibhash                                  ( Jyoti Saran, J.)