High Court Patna High Court - Orders

Pappu Kumar Thathera vs Stateb Of Bihar on 29 October, 2010

Patna High Court – Orders
Pappu Kumar Thathera vs Stateb Of Bihar on 29 October, 2010
                       IN THE HIGH COURT OF JUDICATURE AT PATNA
                                 Cr. Misc. No.37633 of 2010
                           PAPPU KUMAR THATHERA son of Moti Sao
                                               Versus
                                       STATEB OF BIHAR
                                             -----------

2/ 29.10.2010 Heard learned counsel for the parties.

The petitioner is an accused in a case under Section 3

of the R.P. (U.P.) Act for alleged recovery of 1.5 Kg. Fan armature

copper wire.

The petitioner is in custody since 28.08.2010.

In the circumstances, petitioner, named above, is

directed to 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 Railway Judicial Magistrate, Patna in

connection with Fatuha R.P.F. P.S. case no. 04 of 2010.

(Samarendra Pratap Singh, J.)
Uday/