IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.21512 of 2011
Jyotish Paswan
Versus
The State Of Bihar
-----------
2 22-07-2011 Heard learned counsel for the petitioner as well as
learned Additional Public Prosecutor for the state.
Petitioner is in jail custody since 14.11.2010 in a case
registered under sections-457, 380/412 of the of the Indian
Penal Code on the basis that one stolen T.V. was recovered
from his house and subsequently, the said stolen T.V. was
identified in test identification parade but submission of learned
counsel for the petitioner is that there is no specific mark on the
aforesaid seized T.V. and as a matter of fact, the aforesaid T.V.
belongs to the petitioner.’
Taking into consideration the aforesaid facts and
circumstances as well as period of detention in judicial custody,
let the petitioner, namely, Jyotish Paswan be released on bail
on furnishing bail bond of Rs 10,000/- (ten thousand) with two
sureties of the like amount each in connection with K. Hat
(Madhubani) P.S. Case No. 436 of 2010 to the satisfaction of
Chief Judicial Magistrate, Purnea.
AKV/- (Hemant Kumar Srivastava,J.)