High Court Patna High Court - Orders

Nand Kishore Ram vs The State Of Bihar on 3 March, 2011

Patna High Court – Orders
Nand Kishore Ram vs The State Of Bihar on 3 March, 2011
                  IN THE HIGH COURT OF JUDICATURE AT PATNA
                               Cr.Misc. No.2029 of 2011
                                 NAND KISHORE RAM
                                           Versus
                                THE STATE OF BIHAR
                                         -----------

2 03.03.2011 Heard learned counsel for the petitioner as well as

learned counsel for the state.

The petitioner seeks bail in connection with Rajpur

P.S. Case No. 61 of 2010 registered under sections-420, 467,

468 & 469 of the Indian Penal Code.

Taking into consideration that allegedly, the petitioner

is said to be a middleman and having more or less similar

allegation, co-accused, Kamta Prasad who happens to be

Panchayat Secretary of concerned village has already been

granted bail, let the petitioner, namely, Nand Kishore Ram be

released on bail on furnishing bail bond of Rs 10,000/- (ten

thousand) with two sureties of the like amount each in

connection with Rajpur P.S. Case No. 61 of 2010 to the

satisfaction of Chief Judicial Magistrate, Buxar.

         AKV/-                                (Hemant Kumar Srivastava,J.)