IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.20990 of 2010
MITHILESH SINGH @ MITHILESH KUMAR SINGH
Versus
THE STATE OF BIHAR
-----------
2. 25.6.2010 Heard learned counsel for the petitioner and
the State.
Considering the nature of allegations under
Sections 379/411 and 34 of the Penal Code and
custody stated to be of approximately nine months for
theft of what is stated to be a parked motorcycle, 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 the Chief Judicial Magistrate, Patna in
connection with Kotwali P.S. Case No. 323/2009.
P. Kumar ( Navin Sinha, J.)