High Court Patna High Court - Orders

Md. Farhad vs The State Of Bihar on 25 June, 2010

Patna High Court – Orders
Md. Farhad vs The State Of Bihar on 25 June, 2010
                              IN THE HIGH COURT OF JUDICATURE AT PATNA
                                     Cr.Misc. No.20989 of 2010
                                             MD. FARHAD
                                               Versus
                                         THE STATE OF BIHAR
                                            -----------

2. 25.06.2010 Heard the learned Counsel for the petitioner and

the learned counsel for the State.

The defence of the petitioner in a Police case under

Sections 419, 420 and 379 of the Penal Code is that if he

committed theft question of former two sections applying does

not arise. The material of theft is his alleged confession when

there is no recovery from his possession.

Having considered the facts and circumstances of

the case, let the petitioner, above named, be enlarged on bail on

furnishing bail bonds of Rs. 20,000/- (Twenty thousand) with

two sureties of the like amount each to the satisfaction of

Judicial Magistrate (Railway) Bettiah, West Champaran in

Narkatiaganj Rail PS Case No. 19 of 2010.

       Snkumar/-                                (Navin Sinha,J.)