IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.28995 of 2011
Dharamnath Kumar @ Dharma, S/O-Rana Singh
Versus
The State Of Bihar
-----------
02 14.09.2011 Heard learned counsel for the petitioner as well as
learned Additional Public Prosecutor for the State.
Petitioner is in jail custody since 30.04.2011 in a case
registered under Section 394 of the Indian Penal Code.
It would appear from the impugned order that the name
of this petitioner came in this case in confessional statements of co-
accused persons and except the aforesaid confessional statements and
some criminal antecedent of the petitioner, there is nothing against
him.
Considering the aforesaid facts and circumstances as
well as submissions of the parties, let the petitioner be released on bail
on furnishing bail bonds of Rs. 10,000/- (Ten Thousand) with two
sureties of the like amount each to the satisfaction of Sri Anand
Abhishek, Judicial Magistrate, 1st Class, Vaishali at Hajipur in
connection with Desari P.S. Case No. 156 of 2010.
SHAHZAD ( Hemant Kumar Srivastava, J.)