IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.33380 of 2010
JAYKEE KUMAR
Versus
STATE OF BIHAR
-----------
02. 17.09.2010 Petitioner is languishing in custody in a case
registered under Section 379 of the I.P.C.
From the house of the petitioner 10 cartridges,
six mobile sets along with stolen splender motorcycle were
recovered.
It is submitted by learned counsel for the
petitioner that for recovery of arms a separate case has
been registered in which petitioner has been enlarged on
bail. So far as stolen motorcycle is concerned, it is
submitted that the said motorcycle is registered in the
name of the petitioner. It is further submitted that
petitioner is involved in one other case which was lodged
after recovery of the cartridges and apart from that there is
no other case against the petitioner.
Considering the aforesaid facts, let the petitioner
namely Jaykee Kumar, 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 Chief Judicial
Magistrate, Gaya in connection with Rampur P.S. Case No.
75 of 2010.
( Dinesh Kumar Singh, J.)
Shageer