High Court Patna High Court - Orders

Md. Isha vs The State Of Bihar on 13 September, 2011

Patna High Court – Orders
Md. Isha vs The State Of Bihar on 13 September, 2011
                   IN THE HIGH COURT OF JUDICATURE AT PATNA
                        Criminal Miscellaneous No.23782 of 2011
                                          Md. Isha
                                           Versus
                                  The State Of Bihar
                              ----------------------------------

3 13.9.2011 Heard learned counsel for the parties.

Petitioner is said in possession of

stolen Mobile which was in stolen hand bag and

two luggage of the informant. Claim is made by

petitioner that he is owner of seized Mobile as

its IMEI Number does not tally with stolen

Mobile and petitioner remained in custody since

23.4.2011.

Thus, having regard to the facts and

circumstances of the case as well as submission

of the parties, the above named petitioner is

directed to be released on bail on furnishing

bail bond of Rs. 10,000/- (ten thousand) with

two sureties of the like amount each to the

satisfaction of Railway Magistrate, Bhagalpur

in Bhagalpur G.R.P.S. Case No.3 of 2011.

AI                                                    ( Mandhata Singh, J.)