High Court Patna High Court - Orders

Avinash Kumar vs State Of Bihar on 14 July, 2011

Patna High Court – Orders
Avinash Kumar vs State Of Bihar on 14 July, 2011
                      IN THE HIGH COURT OF JUDICATURE AT PATNA
                                 Cr.Misc. No.42282 of 2010
                                      Avinash Kumar
                                           Versus
                                       State Of Bihar
                                          -----------

04. 14.07.2011 Heard learned counsel for the petitioner and

learned counsel for the State.

Petitioner is alleged for realizing money for

providing job to the informant. Rs. Ten thousand is said

deposited in petitioner’s account. Counter-foil of the deposit

slip shows deposited by one Vidya Sagar Dubey even not

shown a witness of the case. Co-accused Baijnath Sharma

having allegation of taking Rs. fifty thousand is allowed bail

by the court below itself.

Accordingly, 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, Gopalganj in connection with Kuchaikot P. S.

Case No.33 of 2010, subject to the condition as laid down

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

Vikash                                                  (Mandhata Singh, J.)