High Court Patna High Court - Orders

Kuldeep Singh @ Kuldeep Narayan … vs The State Of Bihar on 25 April, 2011

Patna High Court – Orders
Kuldeep Singh @ Kuldeep Narayan … vs The State Of Bihar on 25 April, 2011
               IN THE HIGH COURT OF JUDICATURE AT PATNA
                           Cr.Misc. No.11846 of 2011
    KULDEEP SINGH @ KULDEEP NARAYAN SINGH @ FULDEEP NARAYAN
                            SINGH
                                        Versus
                              THE STATE OF BIHAR
                                      -----------

2 25.04.2011 Heard learned counsel for the petitioner as well as

learned counsel for the state.

Petitioner is languishing in jail custody since

05.01.2011 on the allegation that he got a government job by

producing fake certificate but contention of learned counsel for

the petitioner is that the petitioner was appointed in the year,

1992 and in the year, 1994, an inquiry was done and in the said

inquiry, it was found that the certificate of the petitioner was

genuine. Again, the matter was raised in the year, 2003 and

subsequently, the present case was instituted and the

investigation of the aforesaid case was completed in the year,

2011.

Considering the aforesaid facts and circumstances as

well as submission of the parties, let the petitioner, namely,

Kuldeep Singh @ Kuldeep Narayan Singh @ Fuldeep Narayan

Singh 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 Tribeniganj P.S. Case No. 83 of 2003 to the

satisfaction of Sri Uma Shankar, J.M. Ist Class, Supaul.

         AKV/-                                    (Hemant Kumar Srivastava,J.)