High Court Patna High Court - Orders

Garhan Baitha vs The State Of Bihar on 3 November, 2010

Patna High Court – Orders
Garhan Baitha vs The State Of Bihar on 3 November, 2010
                  IN THE HIGH COURT OF JUDICATURE AT PATNA
                            Cr.Misc. No.39644 of 2010
                         GARHAN BAITHA, S/O Manjhi Baitha
                                                   ....Petitioner
                                      Versus
                                THE STATE OF BIHAR



2     3.11.2010

Heard learned counsel appearing on behalf of the

petitioner and the learned counsel appearing on behalf of the State.

The petitioner is languishing in custody since

16.8.2010 in a case registered under Section 414of the Indian

Penal Code.

It is alleged that one stolen Bolero vehicle was

recovered from the house of the father in law of the petitioner.

It is submitted by the learned counsel for the petitioner

that petitioner used to stay with the father in law since father in

law was blind. Hence it was suspected that the vehicle in question

was brought by this petitioner. It is stated in para 13 of the

petition that petitioner has no criminal antecedent.

Considering the aforesaid facts, let the petitioner

above named 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 Paharpur P.S. Case No.

173 of 2009.

Bhardwaj                                         (Dinesh Kumar Singh, J.)