IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.14603 of 2011
1. Rahul Ram
2. Jitendra Ram
3. Sanjay Ram
Versus
The State Of Bihar
-----------
03. 12.07.2011 Heard learned counsel for the
petitioners and learned counsel for the
State.
An stolen motorcycle is recovered
from petitioners’ possession, but they are in
custody since 15.12.2010.
Accordingly, let the above named
petitioners be released on bail on furnishing
bail bond of Rs. 10,000/- (ten thousand) each
with two sureties of the like amount each to
the satisfaction of Chief Judicial
Magistrate, West Champaran at Bettiah in
connection with Shikarpur P. S. Case No.367
of 2010.
Vikash (Mandhata Singh,
J.)