High Court Patna High Court - Orders

Gopal Singh vs The State Of Bihar on 26 April, 2011

Patna High Court – Orders
Gopal Singh vs The State Of Bihar on 26 April, 2011
                 IN THE HIGH COURT OF JUDICATURE AT PATNA
                              Cr.Misc. No.45213 of 2010
                                     GOPAL SINGH
                                          Versus
                                THE STATE OF BIHAR
                                        -----------

3 26.4.2011 Heard learned counsel for the parties.

The submission of learned counsel for

the petitioner is that maximum liability which

can be fixed against this petitioner is about

his having conspiracy with the unknown co-

accused to snatch informant’s bag with cash in

which he also did not succeed rather was handed

over to the Police with his arms and petitioner

remained in custody since 18.4.2010.

Thus, having regard to the facts and

circumstances of the case, 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 Additional Chief Judicial

Magistrate, Barh in Hathidah P.S. Case No. 15/1

2010.

AI                                                         ( Mandhata Singh, J.)