High Court Patna High Court - Orders

Samir @ Samir Chakravarti @ Samir … vs The State Of Bihar on 7 April, 2011

Patna High Court – Orders
Samir @ Samir Chakravarti @ Samir … vs The State Of Bihar on 7 April, 2011
                   IN THE HIGH COURT OF JUDICATURE AT PATNA
                              Cr.Misc. No.43327 of 2010
                  SAMIR @ SAMIR CHAKRAVORTI @ SAMIR KUMAR
                                        Versus
                               THE STATE OF BIHAR
                                         -----

02. 07.04.2011 Heard learned counsel for the petitioner and the state.

Petitioner along with three others is alleged for carrying

two bags of rice after stealing the same, in which also they did not

succeed and involvement of this petitioner is denied.

Having regard to the facts and circumstances of the case,

in the event of arrest or surrender within a period of one month from

the date of receipt/production of a copy of this order, the above

named petitioner shall be released on bail on furnishing bail bond of

Rs.10,000/- (ten thousand) with two sureties of the like amount each

to the satisfaction of the Railway Judicial Magistrate, Begusarai in

connection with Barauni R. P.F. Case No.07 of 2010, subject to

conditions as laid down under section 438(2) of the Cr. P. C.

Vikash                                         (Mandhata Singh, J.)