High Court Patna High Court - Orders

Vikash Kumar Pandey @ Vikas Kumar vs State Of Bihar on 10 December, 2010

Patna High Court – Orders
Vikash Kumar Pandey @ Vikas Kumar vs State Of Bihar on 10 December, 2010
                    IN THE HIGH COURT OF JUDICATURE AT PATNA
                                 Cr.Misc. No.42349 of 2010
                       VIKASH KUMAR PANDEY @ VIKAS KUMAR
                                              Versus
                                       STATE OF BIHAR
                                            -----------

03/ 10.12.2010 Heard learned counsel for the petitioner as well as learned

P.P. for the State.

Allegedly, petitioner was caught on the spot and the stolen

purse was recovered from his possession but annexure 2 of this

petition reveals that stole purse was produced by the informant

himself before the police. Annexure 3 reveals that the petitioner is

student of Maharashtra Academy of Engineering.

Considering the aforesaid facts and circumstances as well as

submissions of the parties, I direct the petitioner (Vikash Kumar

Pandey @ Vikas Kumar) to be released on bail on furnishing bail

bond of Rs 10,000/- with two sureties of the like amount each to the

satisfaction of the Railway Judicial Magistrate, Patna in Patna GRP

Case no. 439 of 2010 subject to the condition that one of the sureties

should be father of petitioner.

      shahid                                               (Hemant Kumar Srivastava,J)