IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.3436 of 2011
RAVI KUMAR @ SHASHI KUMAR
Versus
THE STATE OF BIHAR
-----------
02/ 16.03.2011 Heard learned counsel for the petitioner as well as learned
Addl. P.P. for the State.
Although petitioner is said to be caught with stolen
motorcycle but according to the prosecution case itself, aforesaid
motorcycle was produced before the police by a private person.
Petitioner is languishing in jail custody since near about nine months.
Although petitioner carries some criminal antecedents but
considering the aforesaid facts and circumstances as well as detention
of the petitioner in jail custody, let petitioner, Ravi Kumar @ Shashi
Kumar, be released on bail on furnishing bail bond of Rs 10,000/-
with two sureties of the like amount each to the satisfaction of the
Chief Judicial Magistrate, East Champaran at Motihari in Harsidi P.S.
Case no. 96 of 2010.
shahid (Hemant Kumar Srivastava,J)