High Court Patna High Court - Orders

Bindeshwar Yadav vs State Of Bihar on 3 July, 2008

Patna High Court – Orders
Bindeshwar Yadav vs State Of Bihar on 3 July, 2008


IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.24453 of 2008
BINDESHWAR YADAV
Versus

STATE OF BIHAR

– – – –

2.   3.7.2008            Heard.

                         The case is        under Section 414 of the

Indian Penal Code and the allegation is that

the petitioner has sold some stolen ornaments.

The contention is that there is no report

about the fact that the said articles were

stolen properties and that another accused

similarly situated has been granted bail in

Cr. Misc. No. 18417 of 2008.

Regard being had to the above facts,

let the above named petitioner be directed to

be released from custody on his furnishing a

bond of Rs. 10,000/-( ten thousand) with two

sureties of the like amount each to the

satisfaction of the Chief Judicial Magistrate,

Madhubani, in Jainagar P.S.Case No. 41 of

2008.

Kanth

( Dharnidhar Jha, J.)