IN THE HIGH COURT OF JUDICATURE AT PATNA
Criminal Miscellaneous No.30285 of 2011
Sukhdeo Bhuiyan
Versus
The State Of Bihar
-----------
02/ 22.09.2011 Heard learned counsel for the petitioner as well as
learned Addl. Public Prosecutor for the State.
Petitioner is in jail custody since 17.5.2011 in a case
registered under sections 341, 323, 387, 354, 504/34 of the IPC.
Admittedly, except section 387 of the IPC almost, all
sections are bailable in nature.
It would appear from perusal of the first information
report that the petitioner tried to take thumb impression of the
informant on a plain paper, he could not succeed in his attempt.
Considering the aforesaid facts and circumstances as well
as submissions of the parties, let the petitioner, Sukhdeo Bhuiyan,
be released on bail on furnishing bail bonds of Rs 10,000/- with two
sureties of the like amount each to the satisfaction of the Sub
divisional Judicial Magistrate, Sherghati(Gaya) in Barachatti
(Mohanpur) P.S. Case no. 166/2011.
shahid (Hemant Kumar Srivastava,J)