IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.23150 of 2010
BALBIR SINGH
Versus
STATE OF BIHAR
-----------
3 23.8.2010 Heard counsel for the petitioner and the State.
The petitioner is an accused in a case under section
414 of the Penal Code for theft of transformer.
Learned counsel for the petitioner submits that the
petitioner is an Electrician and 75 Kgs of Aluminium wire and
65 Kgs of Iron wire were recovered from the house of co-
accused Siya Nand Yadav. The petitioner is in custody since
1.12.2009.
In the facts and circumstances of the case, the
petitioner Balbir Singh is directed to be released on bail in
connection with Amarpur P.S. Case No.286 of 2009 on
furnishing bail bond of Rs.5,000/- with two sureties of the like
amount each to the satisfaction of Shri Dipanshu Srivastava,
Judicial Magistrate Ist Class, Banka.
(S.P.Singh,J)
KHAN