IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.33656 of 2010
1. RAMAN KUMAR son of Kishori Sah, resident of
village Postsitoh P.S. Bihara District-Saharsa.
2. Kumar Bimal son of Shambhu Nath Thakur, resident
of village+ post Manori, P.S. Sonbersa, District-
Saharsa
Versus
STATE OF BIHAR
-----------
2 11.10.2010 Heard learned counsel appearing on behalf
of the petitioners and the learned counsel
appearing on behalf of the State.
Petitioners are in custody in connection
with Simri Bakhtiyarpur P.S. Case No.348 of
2009 for the offence punishable under Sections
420, 468 and 471 of the Indian Penal Code.
Substance of allegation as against the
petitioners is of trying to secure employment
on the basis of forge certificates.
Learned counsel with reference to an order
dated 3.8.2010 passed in Cr.Misc. No. 24265 of
2010 placed at Annexure-2 of the application
submits that in similar circumstances a Bench
of this Court has granted anticipatory bail to
two other co-accused persons namely, Sadhna
Rani and Manju Kumari @ Manju Devi whose names
find place in the First Information Report.
He thus submits that the case of the
petitioners being on same and similar footing,
-2-
their prayer required consideration.
Taking into consideration the
circumstances and considering the submissions
of the learned counsel, let the petitioners
namely, Raman Kumar and Kumar Bimal be released
on bail upon each of them individually
furnishing bail bonds of Rs.10,000/- (ten
thousand) with two sureties of the like amount
each to the satisfaction of the Chief Judicial
Magistrate, Saharsa in connection with Simri
Bakhtiyarpur P.S. Case No.348 of 2009 subject
to the conditions stipulated in Section 438(2)
of the Code of Criminal Procedure.
(Jyoti Saran, J.)
Bibhash