IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.39690 of 2010
MANCHUN SINGH, S/o Late Ramakant Singh, resident of
Village-Mehdauli, P.S. Bhagwanpur Sub-Teghra,
Dist. Begusarai. .......Petitioner.
Versus
The STATE OF BIHAR .....Opposite Party.
-----------
2/ 10.12.2010 Heard learned counsel for the petitioner as well as
the State.
The petitioner, who is in custody in connection
with Mansoor Chak P.S. Case No. 64 of 2010 for offences
under sections 379 and 411 of the Indian Penal Code, has
prayed for grant of bail.
The accusation against the petitioner is that he
was fleeing away with the bicycle of the informant.
Subsequently, he was apprehended. The petitioner is in
custody since 04.09.2010.
Keeping in view the nature of accusation and
period of custody, let the petitioner, above named, be
enlarged on bail on furnishing bail bonds of Rs.10,000/- (ten
thousand) with two sureties of the like amount each to the
satisfaction of the Chief Judicial Magistrate, Begusarai in
connection with Mansoor Chak P.S. Case No. 64 of 2010.
( Rakesh Kumar, J )
Anjani/
2