High Court Patna High Court - Orders

Madan Kumar Barik vs The State Of Bihar on 14 September, 2011

Patna High Court – Orders
Madan Kumar Barik vs The State Of Bihar on 14 September, 2011
                       IN THE HIGH COURT OF JUDICATURE AT PATNA
                            Criminal Miscellaneous No.28985 of 2011
                                        Madan Kumar Barik
                                                Versus
                                       The State Of Bihar
                                    ----------------------------------

2 14-09-2011 Heard learned counsel for the petitioner as well

as learned Additional Public Prosecutor for the state.

Earlier prayer for bail of the petitioner was

rejected by this court vide order dated 02.05.2011 passed

in Cr. Misc. No. 12671 of 2011 with liberty to him to renew

his prayer for bail after completion of seven months in jail

custody.

It would appear from the record that the

petitioner is in jail custody since 12.01.2011 in a case

registered under Sections-461, 379 of the Indian Penal

Code.

Taking into consideration the aforesaid facts

and circumstances as well as submission of the parties, let

the petitioner, namely, Madan Kumar Barik 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 Katihar Town P.S. Case No. 462 of 2010 to the

satisfaction of Chief Judicial Magistrate, Katihar.

AKV/-                                            ( Hemant Kumar Srivastava,J.)