High Court Patna High Court - Orders

Satyanarain Sahu @ Satyanarain … vs State Of Bihar on 2 July, 2010

Patna High Court – Orders
Satyanarain Sahu @ Satyanarain … vs State Of Bihar on 2 July, 2010
              IN THE HIGH COURT OF JUDICATURE AT PATNA
                        Cr.Misc. No.15512 of 2010
                 SATYANARAIN SAHU @ SATYANARAIN SAH
                                  Versus
                            STATE OF BIHAR
                                 -----------

03. 02.07.2010 Petitioner is languishing in jail since

29.11.2009 in a case registered under Section392

I.P.C.

It is submitted by learned counsel for the

petitioner that petitioner’s name surfaced on the basis

of the statement of the police spy and no recovery has

been made from the petitioner nor petitioner has any

criminal antecedent which also gets reflected though

report at Flag-A.

Learned counsel for the State submits that in

the case diary there is no direct material against the

petitioner.

Considering the fact that there is no direct

material against the petitioner and he has no criminal

antecedent, let the petitioner namely Satyanarain Sahu

@ Satyanarain Sah be released on bail on furnishing

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

sureties of the like amount each to the satisfaction of

Judicial Magistrate, Birpur(Supaul) in connection with

Nirmali P.S. Case No. 48 of 2009.

Shageer.                                       ( Dinesh Kumar Singh, J.)