High Court Patna High Court - Orders

Saddam Pawariya vs The State Of Bihar on 12 July, 2011

Patna High Court – Orders
Saddam Pawariya vs The State Of Bihar on 12 July, 2011
                   IN THE HIGH COURT OF JUDICATURE AT PATNA
                        Criminal Miscellaneous No.19660 of 2011
                                  SADDAM PAWARIYA
                                         Versus
                                 THE STATE OF BIHAR


2   12-07-2011

Heard learned counsel for the petitioner as well as

learned counsel for the state.

Taking into consideration that the petitioner is in jail

custody since 30.04.2010 on the charges that he tried to steal

the bell of the temple and only one screw was recovered from

his conscious possession, let the petitioner, namely, Saddam

Pawariya 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 Tandwa P.S. Case No. 19 of 2011 to

the satisfaction of Chief Judicial Magistrate, Aurangabad.

         AKV/-                             (Hemant Kumar Srivastava,J.)