High Court Patna High Court - Orders

Bhim Kumar vs The State Of Bihar on 25 October, 2011

Patna High Court – Orders
Bhim Kumar vs The State Of Bihar on 25 October, 2011
                    IN THE HIGH COURT OF JUDICATURE AT PATNA
                         Criminal Miscellaneous No.33891 of 2011
                                        Bhim Kumar
                                            Versus
                                   The State Of Bihar
                               ----------------------------------

2 25.10.2011 Heard counsel for the parties.

13 sets of Mobile said stolen is

recovered from petitioner’s possession but he

remained in custody since 2.4.2011.

Thus, having regard to the facts and

circumstances of the case as well as submission

of the parties, the above named petitioner is

directed 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 Sub-Divisional Judicial

Magistrate, Masaurhi, Patna in Punpun P.S. Case

No. 42/11.

AI                                                      ( Mandhata Singh, J.)