IN THE HIGH COURT OF JUDICATURE AT PATNA Cr.Misc. No.11377 of 2011 SUDHIR KUMAR BISWAS Versus THE STATE OF BIHAR -----------
02/ 25.04.2011 Heard learned counsel for the petitioner as well as learned
Addl. P.P. for the State.
Petitioner is languishing in jail custody since 12.1.2011 in
connection with K. Nagar (Champanagar) P.S. Case no. 238/2010 on
the basis of the complaint filed by the informant.
Allegedly, informant handed over some cash to the
petitioner for purchasing vehicle and subsequently, the petitioner
purchased the aforesaid vehicle in his name and did not return the
amount of the informant.
Considering the aforesaid facts and circumstances as well as
submissions of the parties, let the petitioner, Sudhir Kumar Biswas, 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 Chief
Judicial Magistrate, Purnea in K. Nagar (Champanagar) P.S. Case no.
238/2010.
shahid (Hemant Kumar Srivastava,J)