IN THE HIGH COURT OF JUDICATURE AT PATNA
Criminal Miscellanious No.22962 of 2011
Dipak Kumar @ Dipak Yadav @ Dipak Kumar Yadav
Versus
The State Of Bihar
----------------------------------
Lawyer for Petitioner- Mr. Sanat Kr. Mishra- Advocate.
Lawyer for State- Mr. Perma Nand Prasad- A.P.P.
——————————
02. 01.08.2011 Heard learned counsel for the petitioner and learned counsel
for the State.
Petitioner along with another is suspected for taking away
informant’s bag with cash and articles including ATM. Petitioner is
not known to the informant, was identified while was found in lock-
up of the police station when the informant came to inform the
incident. Submission of learned counsel for the petitioner is that there
is suspicion only no recovery for that also petitioner remained in
custody since 12.3.2011.
Accordingly, let the above named petitioner 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 the Chief
Judicial Magistrate, East Champaran at Motihari in connection with
Motihari P. S. Case No.87 of 2011 (G.R.No.801 of 2011).
Vikash (Mandhata Singh, J.)