IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.42705 of 2010
BABAN KUMAR SHARMA SON OF OM PRAKASH SHARMA, RESIDENT
OF KURJI BABLUPAR (SHAKTI NAGAR), POLICE STATION DIGHA,
DISTRICT PATNA.
Versus
THE STATE OF BIHAR
-----------
2. 24.1.2011. Heard learned counsel for the
petitioner and Smt. Indu Bala Pandey,
learned Additional Public Prosecutor.
The petitioner, who is in custody
in Hajipur Town P.S. Case No.149 of 2010
for the offence under Sections 413 and 414
of the Indian Penal Code since 20.3.2010,
has prayed for grant of bail.
In the case, on confession made by
co-accused, a motorcycle was stolen from
possession of the petitioner.
Keeping in view the nature of
accusation and period of custody, let the
petitioner above named be enlarged on bail
on his furnishing bond of Rs.10,000/- (ten
thousand) with two sureties of the like
amount each to the satisfaction of Chief
Judicial Magistrate, Vaishali at Hajipur in
Hajipur Town P.S. Case No.149 of 2010.
N.H./ ( Rakesh Kumar,J.)