IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.24354 of 2008
BANTI MEHTA @ BANTI SINGH
Versus
STATE OF BIHAR
-----------
2/ 11.07.2008 Heard learned Counsel for the petitioner and learned
Counsel appearing on behalf of the State.
Informant’s motorcycle was robbed. On chase by police
Ritu Raj Kumar was apprehended and he told about name of the petitioner
as his associates. Firearm was also recovered from Ritu Raj Kumar.
Considering the facts and circumstances of the case, the
petitioner Banti Mehta @ Banti 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 Chief Judicial Magistrate,
Purnea in connection with Banmankhi (Jankinagar) P.S. Case No.
04/2007.
kksinha/ (Shyam Kishore Sharma, J.)