IN THE HIGH COURT OF JUDICATURE AT PATNA
Criminal Miscellaneous No.33177 of 2011
Shyam Kumar
Versus
The State Of Bihar
2. 28.09.2011. Heard the learned counsels for the
petitioner and the State.
The petitioner is apprehending his
arrest in a case registered under Sections
420, 504 and 506/34 of the Indian Penal
Code.
The accusation is of giving Rs.
61,000/- to one Ajay Kumar Sahu for
providing employment to the informant’s son
who subsequently handed over the money to
the petitioner.
It is submitted that there is no
proof with regard to payment. Moreover, Ajay
Kumar Sahu has been granted anticipatory
bail by the learned District Judge, Patna,
vide Annexure-2.
Considering the aforesaid
submissions, let the petitioner, above
named, be released on bail in the event of
arrest or surrender before the learned court
below within a period of twelve weeks from
today in connection with Sultanganj P.S.
Case No. 293 of 2007 on furnishing bail bond
2
of Rs.10,000/-(Ten Thousand) with two
sureties of the like amount each to the
satisfaction of the learned J.M. Ist Class,
Patna City, subject to the conditions as
laid down under Section 438(2) of the Code
of Criminal Procedure.
U. K. ( Dinesh Kumar Singh, J)