High Court Patna High Court - Orders

Ravi Kumar Jaiswal vs The State Of Bihar on 23 August, 2011

Patna High Court – Orders
Ravi Kumar Jaiswal vs The State Of Bihar on 23 August, 2011
                       IN THE HIGH COURT OF JUDICATURE AT PATNA
                            Criminal Miscellaneous No.26629 of 2011
                                        Ravi Kumar Jaiswal
                                                Versus
                                       The State Of Bihar
                                    ----------------------------------

2 23-08-2011 Heard learned counsel for the petitioner as well as

learned Additional Public Prosecutor for the state.

Petitioner is in jail custody since 19.05.2011 in a

case registered under section-379 of the Indian Penal Code.

It appears from perusal of the impugned order that

the petitioner took the motorcycle of the informant presuming

that the aforesaid motorcycle belongs to his Mausa. It further

appears that in course of investigation, the motorcycle of

Mausa of the petitioner was recovered near railway station.

Moreover, the petitioner does not have any criminal

antecedent which has specifically been pleaded at Paragraph-

8 of this petition.

Accoringly, the petitioner, namely, Ravi Kumar

Jaiswal 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 in connection with Katihar Rail P.S. Case No. 21

of 2011 to the satisfaction of Railway Judicial Magistrate,

Katihar.

AKV/-                                         ( Hemant Kumar Srivastava,J.)