IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.16270 of 2011
Vivek Kumar Sah, S/O-Late Ram Dayal Sah
Versus
The State Of Bihar
-----------
04 14.09.2011 Heard learned counsel for the petitioner as well as
learned Additional Public Prosecutor for the State.
Petitioner is in jail custody since 27.01.2011 in a case
registered under Section 414 of the Indian Penal Code.
Admittedly, the looted motorcycle has not been
recovered from conscious possession of the petitioner which is evident
from Annexure-2, the seizure list of the case.
Considering the aforesaid facts and circumstances as
well as submissions of the parties, 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, Madhubani in connection with Harlakhi P.S. Case No. 04
of 2011.
SHAHZAD ( Hemant Kumar Srivastava, J.)