IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.23691 of 2008
BHOLA DAS
Versus
STATE OF BIHAR
-----------
2 08/07/2008 Heard learned counsel for the petitioner and learned counsel
representing the State.
Informant’s motorcycle was stolen. The FIR was registered
under section 379 of the Indian Penal Code. In course of investigation
engine of motorcycle was recovered from the possession of the
petitioner.
Submission is that there is no recovery of motorcycle. For
the same occurrence two cases were lodged. Another case has been
lodged under section 414 of the Indian Penal Code.
Considering the facts and circumstances of the case, the
petitioner Bhola Das is directed to be released on bail on furnishing of
bail bonds of Rs. 10,000/- (ten thousand) with two sureties of the like
amount each to the satisfaction of the C.J.M., Samastipur in
connection with Samastipur Town P.S. Case No. 692 of 2007.
avin. (Shyam Kishore Sharma, J.)