IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.34486 of 2010
AMIT KUMAR
Versus
STATE OF BIHAR
-----------
2. 22.09.10. Heard learned counsel for the petitioner
and the State.
The petitioner is languishing in custody
since 01.08.2010 in a case registered under
Sections 410, 420, 467, 468 of the I.P.C.
It is alleged against the petitioner that
by producing the school certificate of his elder
brother he got appointment as constable.
It is submitted by the learned counsel
for the petitioner that after thorough
verification the appointment letter was issued
and due to oblique motive frivolously he has
been terminated from the service and the present
F.I.R. has been lodged.
It is submitted that Annexure-2 reflects
that during verification the allegations have
not been substantiated.
Considering the aforesaid facts, let the
petitioner above named 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 learned C. J. M.
2
Katihar, in connection with Katihar
(Sahayak)P.S. Case No. 132 of 2010.
U.K. (Dinesh Kumar Singh,J.)