High Court Patna High Court - Orders

Saurav Kumar @ Vikas Kumar @ Vikas @ … vs State Of Bihar on 9 December, 2010

Patna High Court – Orders
Saurav Kumar @ Vikas Kumar @ Vikas @ … vs State Of Bihar on 9 December, 2010
                IN THE HIGH COURT OF JUDICATURE AT PATNA
                             Cr.Misc. No.36687 of 2010
       SAURAV KUMAR @ VIKAS KUMAR @ VIKAS @ NATU KUMAR @ NATU
                                         Versus
                                  STATE OF BIHAR
                                       -----------

03 09.12.2010 Heard learned counsel for the petitioner as well as

learned P.P. for the State.

Admittedly, the name of petitioner came in this

case in course of investigation on the basis that one Jitendra

Kumar had disclosed before the Police that one Sanjay Kumar

Rajak had talked on his mobile and thereafter when Police

interrogated the aforesaid Sanjay Kumar Rajak, the said Sanjay

Kumar Rajak disclosed this fact that he had purchased the

aforesaid mobile set from the petitioner. Admittedly, the

aforesaid mobile had been registered in the name of above stated

Jitendra Kumar which is evident from perusal of para 67 of the

case diary. Apart from the aforesaid material, there is nothing

against the petitioner.

Considering the aforesaid facts and circumstances

as well as submissions of the parties, petitioner, namely, Saurav

Kumar @ Vikas Kumar @ Vikas @ Natu Kumar @ Natu, is

directed to be released on bail on furnishing bail bonds of Rs.

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

satisfaction of A.C.J.M, Danapur, Patna in connection with Bihta

P.S. Case No. 73 of 2010.

     Shahzad                                    ( Hemant Kumar Srivastava, J.)