High Court Patna High Court - Orders

Chandan Kumar & Anr. vs The State Of Bihar on 9 September, 2011

Patna High Court – Orders
Chandan Kumar & Anr. vs The State Of Bihar on 9 September, 2011
                     IN THE HIGH COURT OF JUDICATURE AT PATNA
                          Criminal Miscellaneous No.28609 of 2011
                                1. Chandan Kumar
                                2. Kumar Gaurav
                                3. Alok Paswan
                                ---------------------- Petitioners
                                              Versus
                                     The State Of Bihar
                                 ----------------------------------

2 9.9.2011 Heard learned counsel for the parties.

Petitioners have been alleged for

getting appearance of some other in their place

in Bihar Combined Entrance Competitive

Examination Board. They were shown successful

in result but their admission has been refused

due to the allegation and petitioners are in

custody since 26.6.2011.

Thus, having regard to the facts and

circumstances of the case as well as submission

of the parties, the above named petitioners are

directed to be released on bail on furnishing

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

with two sureties of the like amount each to

the satisfaction of Chief Judicial Magistrate,

Patna in Hawai Adda P.S. Case No. 92 of 2011.

AI                                                    ( Mandhata Singh, J.)