IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.23694 of 2008
SUJETT KUMAR @ SUJIT KUMAR
Versus
STATE OF BIHAR
-----------
2 08/07/2008 Heard learned counsel for the petitioner and learned counsel
representing the State.
The case is under section 379 of the Indian Penal Code
registered against unknown on 15.10.2005. In course of investigation
the petitioner was seen upon the stolen motorcycle and when he was
asked to stop then he escaped.
Submission is that the petitioner is in custody since
18.2.2008.
Considering the facts and circumstances of the case, the
petitioner Sujeet Kumar @ Sujit Kumar is directed to be released on
bail on furnishing of bail bonds of Rs. 10,000/- (ten thousand) with
two sureties of the like amount each to the satisfaction of the C.J.M.,
Muzaffarpur in connection with Katra P.S. Case No. 107 of 2005.
avin. (Shyam Kishore Sharma, J.)