High Court Patna High Court - Orders

Nitish Kumar vs The State Of Bihar on 25 October, 2011

Patna High Court – Orders
Nitish Kumar vs The State Of Bihar on 25 October, 2011
                      IN THE HIGH COURT OF JUDICATURE AT PATNA
                           Criminal Miscellaneous No.35988 of 2011
                                          Nitish Kumar
                                              Versus
                                     The State Of Bihar
                                 ----------------------------------

02. 25.10.2011 Heard learned counsel for the petitioner and

learned Additional Public Prosecutor for the State.

The petitioner is languishing in custody since

06.08.2011 in a case registered under Section 379 of the

I.P.C.

It is alleged that the petitioner took lift from the

informant on motorcycle when took away the motorcycle

which was recovered from one Chunu Kumar. The

statement has been made that petitioner has no criminal

antecedent.

Considering the facts and circumstances, 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 learned Addl.

Chief Judicial Magistrate, Hilsa in connection with Hilsa

P.S. Case No.211 of 201.

(Dinesh Kumar Singh, J.)

Mkr.