High Court Patna High Court - Orders

Niraj Kumar vs The State Of Bihar on 13 April, 2011

Patna High Court – Orders
Niraj Kumar vs The State Of Bihar on 13 April, 2011
                 IN THE HIGH COURT OF JUDICATURE AT PATNA
                            Cr.Misc. No.10896 of 2011
                                NIRAJ KUMAR
                                      Versus
                             THE STATE OF BIHAR
                                     -----------

2 13.04.2011 Heard learned counsel for the petitioner as well as

learned Additional Public Prosecutor for the State.

Allegedly, one looted mobile set is said to have been

recovered from possession of the petitioner but the contention of

learned counsel for the petitioner is that the seized mobile does not

tally with the stolen mobile.

Taking into consideration the above stated facts and

circumstances as well as submissions of the parties, let petitioner

be released on bail on furnishing bail bonds of Rs. 10, 000/- (Ten

Thousand) with two sureties of the like amount each to the

satisfaction of Additional Chief Judicial Magistrate, Danapur

Patna in connection with Danapur P.S. Case No. 170 of 2010.

( Hemant Kumar Srivastava, J.)
Prakash