IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.11953 of 2011
RAHUL KUMAR @ MANTU KUMAR @ LAV KUSH KUMAR
Versus
THE STATE OF BIHAR
-----------
02/ 27.04.2011 Heard learned counsel for the petitioner as well as learned
Addl. P.P. for the State.
Petitioner is languishing in jail custody since 8.1.2011 on
the allegation that fake certificates were recovered from his shop.
The defence of the petitioner is that his customers had given
the aforesaid documents to do photo copy of the said documents.
Taking into consideration the above stated facts and
circumstances as well as submissions of the parties, let the petitioner
Rahul Kumar @ Mantu Kumar @ Lav Kush Kumar be released on
bail on furnishing bail bonds of Rs 10,000/- with two sureties of the
like amount each to the satisfaction of the Chief Judicial Magistrate,
Jehanabad in Jehanabad P.S. Case no. 11 of 2011.
shahid (Hemant Kumar Srivastava,J)