IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.18325 of 2011
Happu Sao, S/O-Late Ganesh Sao
Versus
The State Of Bihar
-----------
04 13.09.2011 Heard learned counsel for the petitioner as well as
learned Additional Public Prosecutor for the State.
Petitioner is in jail custody since 08.12.2010 in a case
registered under Sections 406/420 of the Indian Penal Code.
The submission on behalf of the petitioner is that, as a
matter of fact, while the petitioner was carrying medicines by a tempo,
some unknown persons looted the aforesaid medicines and petitioner
immediately informed about the aforesaid incident to owner of its
tempo. The aforesaid fact is evident from Paragraph Nos. 3, 4 & 5 of
the case diary.
Considering the aforesaid facts and circumstances as
well as period of detention of the petitioner in jail custody, 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 Additional Chief Judicial Magistrate, Patna City
(Patna) in connection with Agamkuan P.S. Case No. 249 of 2010.
SHAHZAD ( Hemant Kumar Srivastava, J.)