High Court Patna High Court - Orders

Sanjay Sah vs State Of Bihar on 20 July, 2011

Patna High Court – Orders
Sanjay Sah vs State Of Bihar on 20 July, 2011
                      IN THE HIGH COURT OF JUDICATURE AT PATNA
                                 Cr.Misc. No.39325 of 2010
                                        Sanjay Sah
                                           Versus
                                       State Of Bihar
                                          -----------

05. 20.07.2011 Heard learned counsel for the petitioner and

learned counsel for the State.

Petitioner is apprehended from the Post Office

where allegedly some persons were to realize money from

beneficiaries of Indira Aawas, he (petitioner) has been shown

named by beneficiaries, but are examined in the case diary

and not naming this petitioner.

Having regard to the facts and circumstances of

the case, in the event of arrest or surrender within a period of

one month from the date of receipt/production of a copy of

this order, the above named petitioner shall 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 the Chief Judicial Magistrate, Saharsa in connection with

Saharsa P. S. Case No.322 of 2010, subject to the condition

as laid down under section 438(2) of the Cr. P. C.

Vikash                                                (Mandhata Singh, J.)