IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.23323 of 2008
SATO YADAV
Versus
THE STATE OF BIHAR
-----------
3. 15.7.2008 Heard.
This is a case under sections 379 and 411 of the Indian
Penal Code in respect of theft and recovery of pump set. The accused,
whose statement led to the recovery of the machine, stated that he had
sold the machine to the present petitioner.
Considering the defence of the bonafide purchaser, let
petitioner namely Sato Yadav 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,
Jamui, in connection with Jhajha P.S. case no.47 of 2008.
sudip ( Dharnidhar Jha, J )