High Court Patna High Court - Orders

Pappu Kumar vs The State Of Bihar on 25 August, 2011

Patna High Court – Orders
Pappu Kumar vs The State Of Bihar on 25 August, 2011
                 IN THE HIGH COURT OF JUDICATURE AT PATNA
                              Cr.Misc. No.22051 of 2011
                                       Pappu Kumar
                                           Versus
                                  The State Of Bihar
                                         -----------

3 25.8.2011 Heard learned counsel for the parties.

Some of the stolen articles is recovered

from petitioner’s possession, is claimed by this

petitioner of his own and remained in custody

since 4.4.2011.

In the circumstances, the above named

petitioner is directed to 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 Chief Judicial

Magistrate, Sitamarhi in Bairginiya P.S. Case

No. 55/2011.

AI                                                       ( Mandhata Singh, J.)