IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.42172 of 2010
SANJAY MANDAL
Versus
STATE OF BIHAR
-----------
03. 16.03.2011. Heard.
It is true that there is no recovery
of any stolen property but there is clear
evidence indicating that the petitioner along
with others were simply attempting to pick
the pockets of customers standing to make
purchases in the shop, considering which, the
prayer is dismissed.
However, as soon as the petitioner
completes one year of confinement from the
day of his remand in the case, the Chief
Judicial Magistrate, Katihar shall itself
release the petitioner on bail to his own
satisfaction in connection with Katihar Town
P.S.case No.359 of 2010.
B.Kr. ( Dharnidhar Jha,J.)