High Court Patna High Court - Orders

Ramchandra Yadav vs The State Of Bihar on 11 November, 2011

Patna High Court – Orders
Ramchandra Yadav vs The State Of Bihar on 11 November, 2011
                   IN THE HIGH COURT OF JUDICATURE AT PATNA
                                Cr.Misc. No.35921 of 2011
                          Ramchandra Yadav, S/O-Late Munshi Yadav
                                            Versus
                                     The State Of Bihar
                                          -----------

02 11.11.2011 Heard learned counsel for the petitioner as well as

learned Additional Public Prosecutor for the State.

Petitioner is in jail custody since 01.08.2011 in a case

initially, registered under Sections 147, 148, 149, 341, 323, 337, 332,

333, 353, 307, 379 of the Indian Penal Code but subsequently, Section

411 of the Indian Penal Code was also added.

Petitioner is not named in the first information report but

allegedly, in course of investigation, the stolen mobile was recovered

from his possession.

The submission on behalf of the petitioner is that sim

number of seized mobile does not tally with the sim number of stolen

mobile.

Considering the aforesaid facts and circumstances as

well as submissions of the parties, let the petitioner be released on bail

on furnishing bail bonds of Rs. 10,000/- (Ten Thousand) with two

sureties of the like amount each to the satisfaction of Chief Judicial

Magistrate, Gaya in connection with Magadh University P.S. Case

No. 04 of 2011.

     SHAHZAD                                ( Hemant Kumar Srivastava, J.)