IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.31018 of 2011
Ravi Ranjan Kumar, S/O-Mithlesh Kumar @ Mithlesh Kumar Singh
Versus
The State Of Bihar
-----------
02 28.09.2011 Heard learned counsel for the petitioner as well as
learned Additional Public Prosecutor for the State.
Petitioner is in jail custody since 06.06.2011 in a case
registered under Section 414 of the Indian Penal Code.
Allegedly, petitioner was caught with stolen motorcycle
but submission on behalf of the petitioner is that the seized motorcycle
bearing Chesis No. MBLJA06E58GM08192 belongs to brother of the
petitioner which is evident from Annexure-2 series.
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 Additional Chief
Judicial Magistrate, Hilsa in connection with Hilsa P.S. Case No. 138
of 2011.
SHAHZAD ( Hemant Kumar Srivastava, J.)