IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.40352 of 2010
ASHOK KUMAR @ PAPPU RAI
Versus
STATE OF BIHAR
-----
03. 01.04.2011 Heard learned counsel for the petitioner and the state.
Petitioner’s name appeared in the case on confession
made by co-accused Manoj and Bhagirath, who were found in
possession of counterfeit notes.
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 Shri Rajeev Kumar, Judicial Magistrate, Ist
Class, Patna in connection with Gandhi Maidan P.S. Case No.528 of
2009, subject to conditions as laid down under section 438(2) of the
Cr. P. C.
Vikash (Mandhata Singh, J.)