High Court Patna High Court - Orders

Nand Kishore Yadav vs State Of Bihar on 15 September, 2010

Patna High Court – Orders
Nand Kishore Yadav vs State Of Bihar on 15 September, 2010
                       IN THE HIGH COURT OF JUDICATURE AT PATNA
                                  Cr.Misc. No.33716 of 2010
                                        NAND KISHORE YADAV
                                                 Versus
                                           STATE OF BIHAR
                                             -----------

2. 15.09.2010. Heard learned counsel for the petitioner

and the State.

The petitioner is languishing in custody

since 21.12.2009 in a case registered under

Sections 457 and 380 of the I.P.C.

It is alleged that unknown criminals

committed theft of 40,000/-rupees cash, one

Mobile and one sound box from shop of the

petitioner.

Subsequently, it is alleged that the

petitioner confessed his guilt before the

villagers and the informant produced this

petitioner with the stolen articles before the

police. The statement has been made in paragraph

no.12 of the petition that the petitioner has no

criminal antecedent.

Considering the aforesaid facts, let the

petitioner above named 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 the learned J.M. Ist

Class, Jamui, in connection with Barhat P.S.
2

Case No. 142 of 2009 corresponding to G.R. No.

2362 of 2009.

U.K.                          (Dinesh Kumar Singh,J.)