High Court Patna High Court - Orders

Nawal Manjhi vs State Of Bihar on 27 October, 2010

Patna High Court – Orders
Nawal Manjhi vs State Of Bihar on 27 October, 2010
                     IN THE HIGH COURT OF JUDICATURE AT PATNA
                                Cr.Misc. No.38842 of 2010
                                           NAWAL MANJHI
                                                Versus
                                         STATE OF BIHAR
                                            -----------

2. 27.10.10. Heard learned counsels for the

petitioner and the State.

The petitioner is languishing in custody

since 06.09.2010 in a case registered under

Sections 401 and 414 of the I.P.C.

From possession of the petitioner one

Mobile phone and 10,000/-rupees were recovered.

It is submitted that the alleged Mobile

phone and money are of the petitioner and the

statement has been made in paragraph no.10 of

the petition that the petitioner has no criminal

antecedent.

Considering the aforesaid submissions,

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 C.J.M.

Railway Judicial Magistrate, Patna, in

connection with Patna G.R. P.S. Case No. 385 of

2010.

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