IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.1721 of 2011
AMARJEET KUMAR
Versus
THE STATE OF BIHAR
with
Cr.Misc. No.2703 of 2011
AJAY KUMAR
Versus
THE STATE OF BIHAR
-----------
02 01.03.2011 Both the above stated criminal miscellaneous cases arise
out of Laheri P.S. Case No. 175 of 2010 registered under Sections
420, 467, 468, 471, 472, 473, 474/34 of the Indian Penal code and
accordingly, both the above stated petitions are being disposed of by
this common order.
Admittedly, petitioner in Cr. Misc. No. 2703 of 2011 is
owner of a shop of having name and style as Maa Shakti Computer
from where several fake certificates including seals of government
officials as well as other things were recovered on the date of
alleged occurrence.
Admittedly, the aforesaid certificates and seals were not
used in committing any crime.
So far as petitioner in Cr. Misc. No. 1721 of 2011 is
concerned, it is stated by the witnesses during course of
investigation that he has been working with petitioner in Cr. Misc.
No. 2703 of 2011 since last two years.
Considering the aforesaid facts and circumstances as
well as submissions of the parties, let the petitioners be released on
bail on furnishing bail bond of Rs. 10,000/- (Ten Thousand) each
with two sureties of the like amount each to the satisfaction of Chief
Judicial Magistrate, Nalanda at Bihar Sharif in connection with
above stated Laheri P.S. Case No. 175 of 2010.
Shahzad ( Hemant Kumar Srivastava, J.)