High Court Patna High Court - Orders

Manoj Harijan vs The State Of Bihar on 2 August, 2011

Patna High Court – Orders
Manoj Harijan vs The State Of Bihar on 2 August, 2011
                   IN THE HIGH COURT OF JUDICATURE AT PATNA
                                Cr.Misc. No.16176 of 2011
                               Manoj Harijan, S/O-Ram Harizan
                                            Versus
                                     The State Of Bihar
                                          -----------

03 02.08.2011 Heard learned counsel for the petitioner as well as

learned Additional Public Prosecutor for the State.

Petitioner is languishing in jail custody since 01.12.2010

on the allegation that he was caught at the spot while he was trying to

steal the motorcycle of the informant.

Although, in course of investigation, it has come that

petitioner and his associates used to commit theft of motorcycle but

there is nothing on the entire case diary to show that any case had

been registered against the petitioner prior to the institution of this

case.

Considering the aforesaid facts and circumstances as

well as submissions of the parties, let the petitioner be released on bail

on furnishing bail bonds of Rs. 10,000/- (Ten Thousand) with two

sureties of the like amount each to the satisfaction of Chief Judicial

Magistrate, Bhagalpur in connection with Kotwali (Tilkamanjhi) P.S.

Case No. 821 of 2010.

     SHAHZAD                                ( Hemant Kumar Srivastava, J.)