High Court Patna High Court - Orders

Santosh Singh vs The State Of Bihar on 14 October, 2011

Patna High Court – Orders
Santosh Singh vs The State Of Bihar on 14 October, 2011
                       IN THE HIGH COURT OF JUDICATURE AT PATNA
                            Criminal Miscellaneous No.21459 of 2011
                                           Santosh Singh
                                                Versus
                                       The State Of Bihar
                                   ----------------------------------

03. 14.10.2011 Heard learned counsel for the petitioner and

learned counsel for the State.

Submission of learned counsel for the

petitioner is that for committing theft of cash from

informant’s motorcycle, petitioner remained in custody

since 19.01.2011.

Accordingly, let the above named petitioner 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 Chief Judicial Magistrate,

Muzaffarpur in connection with Mushahari P. S. Case

No.06 of 2011.

Vikash                                             (Mandhata Singh, J.)