High Court Patna High Court - Orders

Ashok Kumar @ Pappu Rai vs State Of Bihar on 1 April, 2011

Patna High Court – Orders
Ashok Kumar @ Pappu Rai vs State Of Bihar on 1 April, 2011
                      IN THE HIGH COURT OF JUDICATURE AT PATNA
                                 Cr.Misc. No.40352 of 2010
                               ASHOK KUMAR @ PAPPU RAI
                                           Versus
                                    STATE OF BIHAR
                                            -----

03. 01.04.2011 Heard learned counsel for the petitioner and the state.

Petitioner’s name appeared in the case on confession

made by co-accused Manoj and Bhagirath, who were found in

possession of counterfeit notes.

Having regard to the facts and circumstances of the case,

in the event of arrest or surrender within a period of one month from

the date of receipt/production of a copy of this order, the above

named petitioner shall 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 Shri Rajeev Kumar, Judicial Magistrate, Ist

Class, Patna in connection with Gandhi Maidan P.S. Case No.528 of

2009, subject to conditions as laid down under section 438(2) of the

Cr. P. C.

Vikash                                            (Mandhata Singh, J.)