High Court Patna High Court - Orders

Tinkal Kumar vs State Of Bihar on 27 October, 2010

Patna High Court – Orders
Tinkal Kumar vs State Of Bihar on 27 October, 2010
                      IN THE HIGH COURT OF JUDICATURE AT PATNA
                                 Cr.Misc. No.38844 of 2010
                                            TINKAL KUMAR
                                                 Versus
                                          STATE OF BIHAR
                                             -----------

2. 27.10.10. Heard learned counsels for the

petitioner and the State.

The petitioner is languishing in custody

since 29.08.2010 in a case registered under

Sections 401/414/34 of the I.P.C.

From possession of the petitioner few

pieces of blades and a bunch of key were

recovered.

It is submitted that the petitioner is

involved in one other case apart from the

present one.

Considering the nature of recovery, let

the petitioner above named 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 learned Railway

Judicial Magistrate, Patna, in connection with

Patna G.R.P.S. Case No. 380 of 2010.

In view of criminal antecedent of the

petitioner, the learned court below will be at

liberty to cancel the bail of the petitioner if

he gets involved in similar nature of offence.

         U.K.                                         (Dinesh Kumar Singh,J.)