IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.33712 of 2010
VIJAY SINGH @ VIJAY KUMAR SINGH
Versus
STATE OF BIHAR
-----------
02. 15.09.2010 Petitioner is languishing in custody in a case
registered under Section 379 of the I.P.C. and Sections
33 and 34 of the Electricity Act.
It is submitted on behalf of the petitioner that
the electric connection was initially in the name of his
father and now in the name of his brother and there is no
due against the petitioner.
Mr. Vinay Kirti Singh, learned senior counsel
appearing on behalf of the Electricity Board submits that
petitioner was caught consuming the electricity illegally
and it has caused loss to the tune of Rs. 1,37,520/-.
Without expressing any opinion on the merits
of the case, considering the period under custody, let the
petitioner namely Vijay Singh @ Vijay Kumar Singh, 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 S.D.J.M., Bikramganj, Rohtas in
connection with Bikramganj P.S. Case No. 200 of 2008.
( Dinesh Kumar Singh, J.)
Shageer