IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.22249 of 2011
Upendra Rai
Versus
The State Of Bihar
-----------
02. 22.07.2011 Heard learned counsel for the petitioner and
learned counsel for the State.
Stolen pumping set and its ‘Patta’ is found kept
in petitioner’s house (Gawasa), but petitioner remained in
custody since 27.02.2011.
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, Motihari in
connection with Turkaulia P. S. Case No.156 of 2010.
Vikash (Mandhata Singh, J.)