IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.14828 of 2011
MITHUN KUMAR VERMA SON OF SATAN PRASAD VERMA,
R/O VILLAGE- KIUL DHARMSALA, P.S.- LAKHISARAI
Versus
THE STATE OF BIHAR
-----------
2 06/06/2011 Heard Mr. Ambika Bhagat, learned counsel
for the petitioner and learned APP for the State.
The petitioner is in custody since 28.1.2011 in
a case registered under section 379 IPC against
unknown regarding theft of one mobile set which was
recovered from the house of the petitioner.
Submission is that the recovery was from the
joint house and the petitioner has no criminal
antecedent.
Considering the facts and circumstances of
the case, the petitioner above named is directed to be
released on furnishing of bail bond of Rs. 10,000/- (ten
thousand) with two sureties of the like amount each to
the satisfaction of the learned Railway Judicial
Magistrate, Kiul in connection with GRP Kiul P.S. Case
No. 60 of 2010.
avin (Shyam Kishore Sharma, J.)