High Court Patna High Court - Orders

Santosh Dom vs The State Of Bihar on 1 March, 2011

Patna High Court – Orders
Santosh Dom vs The State Of Bihar on 1 March, 2011
                  IN THE HIGH COURT OF JUDICATURE AT PATNA
                               Cr.Misc. No.3126 of 2011
                                     SANTOSH DOM
                                           Versus
                                THE STATE OF BIHAR
                                         -----------

2 01.03.2011 Heard learned counsel for the petitioner as well as

learned counsel for the state.

The hearing of this Cr. Misc. Case is taken on account

of death of son of the petitioner.

The petitioner seeks bail in connection with Alamganj

P.S. Case No. 59 of 2009 registered under section-392 of the

Indian Penal Code.

Taking into consideration that the petitioner is not

named in the FIR and except the confessional statement of co-

accused, there is nothing against the petitioner, let the

petitioner, namely, Santosh Dom 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 Alamganj

P.S. Case No. 59 of 2009 to the satisfaction of Sri Ashutosh

Kumar, J.M. Ist Class, Patna City.

         AKV/-                                    (Hemant Kumar Srivastava,J.)