High Court Patna High Court - Orders

Amritanshu vs The State Of Bihar And Anr. on 13 July, 2011

Patna High Court – Orders
Amritanshu vs The State Of Bihar And Anr. on 13 July, 2011
                IN THE HIGH COURT OF JUDICATURE AT PATNA
                             Cr.Misc. No.44830 of 2010
                                       Amritanshu
                                          Versus
                            The State Of Bihar And Anr.
                                        -----------

5 13.7.2011 Heard learned counsel for the

parties.

Impersonation in appearing

entrance examination in MBBS course is the

allegation. Submission is that petitioner

was refused admission by the Principal and

was admitted only after decision of the

High Court vide C.W.J.C.no. 8600 of 2009,

for that grudge only has been made accused

in the case otherwise photo used at the

time of appearance in entrance test with

genuine one is not tallied by the

Investigating Officer.

Thus, having regard to the facts

and circumstances of the case, in the

event of arrest or surrender within one

month from the date of communication of

this order, the above named petitioner

shall be released on bail on furnishing

bail bond of Rs. 10,000/-(ten thousand)

with two sureties of the like amount each
2

to the satisfaction of Chief Judicial

Magistrate, Muzaffarpur in Ahiyapur P.S.

Case No. 361 of 2010, subject to the

condition as laid down under section

438(2) Cr.P.C.

AI                                               ( Mandhata Singh, J.)