IN THE HIGH COURT OF JUDICATURE AT PATNA
                                    Criminal Miscellaneous No.14536 of 2015
                        Arising Out of PS.Case No. -227 Year- 2014 Thana -PARIHAR District- SITAMARHI
                   ======================================================
                   Md. Rabbani Son of Lal Mohammad Ansari R/o village - Dimahi, P.S.
                   Bela, District - Sitamarhi
                                                                                  .... ....   Petitioner/s
                                                          Versus
                   The State of Bihar
                                                                   .... .... Opposite Party/s
                   ======================================================
                   Appearance :
                   For the Petitioner/s     :  Mr. Ashok Kumar Jha
                   For the Opposite Party/s   : Mr. Nirmala Kumari(App)
                   ======================================================
                   CORAM: HONOURABLE MR. JUSTICE DINESH KUMAR
                   SINGH
                   ORAL ORDER
02/ 28-04-2015 Heard learned counsels for the petitioner and
the State.
The petitioner is languishing in custody since
10.11.2014 in a case registered for the offences punishable under
Sections 414/34 of the Indian Penal Code.
Three persons were intercepted while
travelling on a motorcycle when one managed to escape from the
scene and co-accused Ashok Das and Ubaid Alam have been
apprehended when on the confession of Ashok Das a stolen
motorcycle was recovered from the house of this petitioner.
It is submitted by learned counsel for the
petitioner from the possession of Ashok Das also a stolen
 motorcycle was recovered, who has been granted bail vide Cr.
 Patna High Court Cr.Misc. No.14536 of 2015 (02) dt.28-04-2015
2/2
Misc. No. 4524 of 2015.
A statement has been made in para 3 of the
petition that the petitioner has no criminal antecedent.
Considering the aforesaid facts, let the above
named 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 learned Chief Judicial Magistrate,
Sitamarhi in connection with Parihar P.S. Case No. 227 of 2014.
 (Dinesh Kumar Singh, J)
DKS/-
U T