High Court Patna High Court - Orders

Amit Kumar vs State Of Bihar on 22 September, 2010

Patna High Court – Orders
Amit Kumar vs State Of Bihar on 22 September, 2010
                        IN THE HIGH COURT OF JUDICATURE AT PATNA
                                   Cr.Misc. No.34486 of 2010
                                               AMIT KUMAR
                                                  Versus
                                            STATE OF BIHAR
                                              -----------

2. 22.09.10. Heard learned counsel for the petitioner

and the State.

The petitioner is languishing in custody

since 01.08.2010 in a case registered under

Sections 410, 420, 467, 468 of the I.P.C.

It is alleged against the petitioner that

by producing the school certificate of his elder

brother he got appointment as constable.

It is submitted by the learned counsel

for the petitioner that after thorough

verification the appointment letter was issued

and due to oblique motive frivolously he has

been terminated from the service and the present

F.I.R. has been lodged.

It is submitted that Annexure-2 reflects

that during verification the allegations have

not been substantiated.

Considering the aforesaid facts, let the

petitioner above named be released on bail on

furnishing bail bond of Rs.10,000/-(Ten

Thousand) with two sureties of the like amount

each to the satisfaction of the learned C. J. M.
2

Katihar, in connection with Katihar

(Sahayak)P.S. Case No. 132 of 2010.

U.K.                           (Dinesh Kumar Singh,J.)