IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.21118 of 2010
MOHIUDDIN
Versus
STATE OF BIHAR
-----------
2. 25.6.2010 Heard learned counsel for the petitioner and
the State.
The defence under Sections 457 and 380 of
the Penal Code is of the F.I.R. being against unknown
for breaking into the office when his name has
transpired on alleged confession of a co-accused before
the police, inadmissible in evidence.
Considering the facts and circumstances of
the case, 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 Sub Divisional Judicial
Magistrate, Pupri at Sitamarhi in connection with Pupri
P.S. Case No. 40 of 2010.
P. Kumar ( Navin Sinha, J.)