IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.21491 of 2010
MD.IRSHAD
Versus
STATE OF BIHAR
-----------
2. 28.6.2010 Heard learned counsel appearing on behalf
of the petitioner and learned counsel appearing on
behalf of the State.
The petitioner is in custody having been
charged with offences punishable under Sections
379 and 411 of the Indian Penal Code.
The petitioner has been charged with
recovery of a cycle said to be stolen.
Considering the submission of learned
counsel that the petitioner has a clean antecedent
and that he has remained in custody since
28.4.2010, let the petitioner, namely Md. Irshad 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 the Chief Judicial
Magistrate, Munger in connection with Kotwali .P.S.
Case No.146 of 2010, subject to the condition that
the mother of the petitioner would stand as a bailor
and she would be under a duty to inform the Court
below in case this petitioner is named or gets
involved in any further case of similar nature after
2
his release and whereupon the Court concerned
shall be at liberty to cancel the bail bonds of the
petitioner on ground of misuse.
Anand Kr. (Jyoti Saran, J.)