IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.37236 of 2011
Dilip Kumar @ Dilip Kumar Singh, S/O-Mohan Prasad Singh
Versus
The State Of Bihar
-----------
02 21.11.2011 Heard learned counsel for the petitioner as well as
learned Additional Public Prosecutor for the State.
Although, one Marshal said to be stolen vehicle has
been recovered from the house of the petitioner but according to
prosecution case itself, the petitioner had purchased the aforesaid
vehicle from one Vijay Jha.
Considering the aforesaid facts and circumstances as
well as submissions of the parties, let the petitioner be released on bail
on furnishing bail bonds of Rs. 10,000/- (Ten Thousand) with two
sureties of the like amount each to the satisfaction of Chief Judicial
Magistrate, Begusarai in connection with Khodawandpur P.S. Case
No. 138 of 2010.
SHAHZAD ( Hemant Kumar Srivastava, J.)