High Court Patna High Court - Orders

Pankaj Poddar vs The State Of Bihar on 20 April, 2011

Patna High Court – Orders
Pankaj Poddar vs The State Of Bihar on 20 April, 2011
                     IN THE HIGH COURT OF JUDICATURE AT PATNA
                                  Cr.Misc. No.44285 of 2010
                                      PANKAJ PODDAR
                                              Versus
                                    THE STATE OF BIHAR
                                            -----------

3 20.04.2011 Heard learned counsel for the petitioner and learned

counsel for the State.

Petitioner’s presence is shown among miscreants who

looted cash, mobile and other articles from vehicle, but without

overt act. He was arrested in a case for having looted mobile, but is

allowed bail in that case finding valid paper for its SIM, no

verification of the mobile set and petitioner is in custody since

26.07.2010.

Having regard to the facts and circumstances of the case,

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., Khagaria in

connection with Baldour P.S. Case No. 64 of 2010.

(Mandhata Singh, J.)

Bhardwaj