High Court Patna High Court - Orders

Birendra Thakur vs The State Of Bihar on 16 November, 2011

Patna High Court – Orders
Birendra Thakur vs The State Of Bihar on 16 November, 2011
                    IN THE HIGH COURT OF JUDICATURE AT PATNA
                        Criminal Miscellaneous No.36212 of 2011
                                     Birendra Thakur
                                           Versus
                                   The State Of Bihar
                              ----------------------------------

02. 16.11.2011 Petitioner is languishing in custody since

28.06.2011 in a case registered under Section 398 of

the I.P.C.

The accusation is of cutting the lock of the

grill by using gas cutter when the gas cylinder blasted.

Subsequently on chase the petitioner was caught with

the blast injury.

It is submitted by learned counsel for the

petitioner that petitioner was not apprehended on the

spot and on suspicion he has been implicated in this

case.

A statement has been made in para 11 of

the petition that petitioner has no criminal antecedent.

Considering the aforesaid facts, let the

petitioner namely Birendra Thakur, 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 Chief Judicial Magistrate, Muzaffarpur in

connection with Meenapur P.S. Case No. 123 of 2011.

(Dinesh Kumar Singh, J)
Shageer