High Court Patna High Court - Orders

Rajan Kumar Mehta @ Gurujee vs The State Of Bihar on 16 March, 2011

Patna High Court – Orders
Rajan Kumar Mehta @ Gurujee vs The State Of Bihar on 16 March, 2011
                 IN THE HIGH COURT OF JUDICATURE AT PATNA
                                 Cr. Misc. No.5384 of 2011
                Rajan Kumar Mehta @ Gurujee, Son of Bishnath Mehta, R/o-Vill.-Parsauni,
                P.S.-Matauna, District-Madhubani.                       -Petitioner.
                                         VERSUS
                The State of Bihar                                     -Opposite Party.
                                         -----------

02 16.03.2011 The petitioner is in custody in relation to Koran Sarai

P.S. Case No.36 of 2007 since 08.10.2010 instituted under Section 395

of the Indian Penal Code.

The F.I.R. was against unknown. Petitioner’s name

came in the case on the confessional statement of one Shambhu

Kishore Thakur, who has been granted bail by this Court in Cr. Misc.

No.11046 of 2009 by order dated 15.05.2009. Petitioner has not been

put on T.I. parade.

Having considered the matter, in my view, once

charges are framed, the petitioner would be released on bail on

furnishing bail bond of Rs.10,000/- (Rupees Ten Thousand) with two

sureties of like amount each to the satisfaction of the trial Court.

     Trivedi/                                (Navaniti Prasad Singh, J.)