IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.40051 of 2010
SUDHIR KUMAR @ SUDHIR KUMAR SINGH
Versus
STATE OF BIHAR
-----------
04. 07.04.2011 Heard learned counsel for the petitioner and the state.
Petitioner is alleged for withdrawing Rs.25,000/- from
the account of Anil Kumar Singh, but withdrawal form was
brought by the informant itself Rs. 5,000/-, he is alleging to hand
over and petitioner is in custody since 25.7.2010.
Having regard to the facts and circumstances of the case,
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 Sub-divisional Judicial
Magistrate, Masaurhi in connection with Masaurhi P. S. Case
No.133 of 2006.
Vikash ( Mandhata Singh, J.)