IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.33453 of 2010
BHOLA SAH
Versus
STATE OF BIHAR
-----------
02. 17.09.2010 Petitioner is languishing in jail since
17.02.2010 in a case registered under Section 392 of
the I.P.C.
It is alleged that one motorcycle and Rs.
500/- were snatched by the miscreants. Subsequently
the alleged motorcycle was recovered from the
possession of the petitioner.
It is submitted by learned counsel for the
petitioner that chargesheet has been submitted against
the petitioner. It is further submitted that though
petitioner is involved in other cases but in all those
cases he is on bail.
Considering the period under custody, let the
petitioner namely Bhola Sah, 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 Judicial Magistrate, 1st Class,
Muzaffarpur in connection with Kanti P.S. Case No.
183 of 2009.
Learned Court below will be at liberty to
cancel the bail bond of the petitioner if the petitioner
gets involved in any further case or if he fails to appear
2
on three consecutive dates.
( Dinesh Kumar Singh, J.)
Shageer