High Court Patna High Court - Orders

Rajesh Thakur &Amp; Ors vs State Of Bihar on 24 February, 2011

Patna High Court – Orders
Rajesh Thakur &Amp; Ors vs State Of Bihar on 24 February, 2011
                     IN THE HIGH COURT OF JUDICATURE AT PATNA
                            Cr.Misc. No.35204 of 2010
                              1. RAJESH THAKUR
                              2. Ashutosh Kumar
                              3. Umesh Singh
                              4. Binod Kumar
                              5. Umesh Kumar
                              6. Nawal Kumar
                                      Versus
                                  STATE OF BIHAR
                                      ------

3/ 24.02.2011 Heard learned counsel for the petitioners and learned

counsel for the State.

Several articles are said stolen from informant’s store.

Submission is that articles either were kept in a Box or in the store

room being dealt by employees of the informant. Petitioners have

been involved only on the basis of suspicion followed with no

recovery.

Considering the facts and circumstances of the case,

prayer of the petitioners is allowed.

In the event of arrest or surrender within one month

from the date of receipt/production of a copy of this order in

connection with Laheri P.S. Case No. 94 of 2010 above named

petitioners shall 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 C.J.M., Nalanda at Bihar Shariff subject to

the conditions as laid down under Section 438(2) of Cr. P.C.

shail                                          (Mandhata Singh, J.)