High Court Patna High Court - Orders

Sanjiv Kumar vs The State Of Bihar on 28 July, 2011

Patna High Court – Orders
Sanjiv Kumar vs The State Of Bihar on 28 July, 2011
             IN THE HIGH COURT OF JUDICATURE AT PATNA
                       Cr.Misc. No.25126 of 2011
                             Sanjiv Kumar
                                 Versus
                           The State Of Bihar

                                    -----------

02/ 28th July 2011 Heard learned counsel for the petitioner

and learned Additional Public Prosecutor for the State.

Petitioner along with one Dilip Mukhiya

carry omnibus allegations where-under the

complainant, Sanju Devi was duped Rs.30,000/- for

which petitioner happens to be under custody since

8.4.2011.

In the aforesaid facts and circumstances of

the case, the petitioner, Sanjiv Kumar is directed to

be released on bail on furnishing bail bond of Rs.

10,000/- with two sureties of the like amount each to

the satisfaction of Chief Judicial Magistrate,

Madhepura in connection with Madhepura P.S. Case

no. 71/2011.

(Aditya Kumar Trivedi, J.)
perwez