IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.23558 of 2008
BRAJESH KUMAR
Versus
THE STATE OF BIHAR
-----------
2. 3.7.2008. Heard the counsel for the petitioner and counsel appearing
on behalf of the State.
The petitioner is an accused in a case under Sections 420,
120(B) of the Indian Penal Code and Section 2(XI)/4 of the Bihar
Examination Control Act, 1981.
The petitioner is said to have impersonated himself for
appearing in examination on behalf of his relative.
The petitioner is in jail custody since 18.2.2008.
Considering the period of custody, the petitioner Brajesh
Kumar is directed to 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 C.J.M., Banka in connection with Banka P.S.
Case No. 75/08.
U.K. (Sheema Ali Khan,J)