IN THE HIGH COURT OF JUDICATURE AT PATNA
Criminal Miscellaneous No.34797 of 2011
Lalan Ram
Versus
The State Of Bihar
----------------------------------
2 08-11-2011 Heard learned counsel for the petitioner as well as
learned Additional Public Prosecutor for the State.
Petitioner is not named in the first information report
and the name of this petitioner came in this case while in course
of investigation it came to light that the petitioner was using the
stolen mobile after inserting another sim.
Considering the facts and circumstances as well as
submissions of the parties, the petitioner, namely, Lalan Ram is
directed to be released on bail on furnishing bail bonds of Rs
10,000/- (ten thousand) with two sureties of the like amount
each in connection with Agiaon (Garhani) P. S. Case No. 83 of
2010 to the satisfaction of Sri Sumit Ranjan, J.M. Ist Class, Ara,
Bhojpur.
AKV/- (Hemant Kumar Srivastava,J.)