High Court Patna High Court - Orders

Sunil Singh vs The State Of Bihar on 29 March, 2011

Patna High Court – Orders
Sunil Singh vs The State Of Bihar on 29 March, 2011
                     IN THE HIGH COURT OF JUDICATURE AT PATNA
                                   Cr.Misc. No.9151 of 2011
                                          SUNIL SINGH
                                               Versus
                                     THE STATE OF BIHAR
                                             -----------

02 29.03.2011 Heard learned counsel for the petitioner as well as learned

Additional Public Prosecutor for the State.

Although, it is stated that the petitioner caused damage to

the Electricity Department to the tune of Rs. 1,73,000/- (one lac

seventy three thousand) by stealing electric energy but admittedly, he

has been languishing in jail custody since 08.12.2010.

Taking into consideration the above stated facts as well as

period of detention of the petitioner in jail custody, let the petitioner

be released on bail on furnishing bail bonds of Rs. 10,000/- (Ten

Thousand) with two sureties of the like amount each to the satisfaction

of Chief Judicial Magistrate, Jamui in connection with Khaira P.S.

Case No. 10 of 2009.

     Shahzad                           (Hemant Kumar Srivastava, J )