IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.17667 of 2010
NAVIN KUMAR @ NAVIN KUMAR SHARMA
Versus
STATE OF BIHAR
-----------
3 25-06-2010 Heard learned counsel for the parties.
The petitioner has been made accused under section
406, 420, 411 and 34 I.P.C.
The petitioner is maternal uncle of the informant.
Learned counsel submits that the motorcycle in
question has been recovered from another place. Petitioner is
under custody since 12.03.2010.
In the circumstances of the case, let the petitioner as
above be released on bail on furnishing bail bond of Rs. 5,000(five
thousand) with two sureties of the like amount each to the
satisfaction of learned Chief Judicial Magistrate, Patna in Phulwari
Sharif Police Station Case No. 134 of 2010.
S.P. ( Samarendra Pratap Singh, J. )