IN THE HIGH COURT OF JUDICATURE AT PATNA
Criminal Miscellaneous No.32484 of 2011
Ajay Kumar Singh
Versus
The State Of Bihar
----------------------------------
3 9.11.2011 Heard learned counsels for the petitioner and the State.
The petitioner being husband is apprehending his arrest
in a complaint case in which cognizance has been taken under section
420/34 of the Indian Penal Code.
It is alleged that Rs.44,000/- was paid for getting
employment of the complainant’s son out side the country. It is alleged
against the petitioner that he got the complainant acquainted with the
main accused Abdul Khalid Sheikh.
Considering the nature of accusation, let the petitioner,
above named, be released on bail in the event of his arrest or surrender
before the learned court below within a period of twelve weeks from
today in connection with C. Case No.833 of 2010 on furnishing bail
bond of Rs.10,000/- with two sureties of the like amount each to the
satisfaction of the learned Judicial Magistrate Ist. Class, Gopalganj,
subject to the conditions as laid down under section 438(2) of the Code
of Criminal Procedure.
AnilKrSinha (Dinesh Kumar Singh,J.)