High Court Patna High Court - Orders

Dharamnath Kumar @ Dharma vs The State Of Bihar on 14 September, 2011

Patna High Court – Orders
Dharamnath Kumar @ Dharma vs The State Of Bihar on 14 September, 2011
                   IN THE HIGH COURT OF JUDICATURE AT PATNA
                                 Cr.Misc. No.28995 of 2011
                        Dharamnath Kumar @ Dharma, S/O-Rana Singh
                                             Versus
                                     The State Of Bihar
                                           -----------

02 14.09.2011 Heard learned counsel for the petitioner as well as

learned Additional Public Prosecutor for the State.

Petitioner is in jail custody since 30.04.2011 in a case

registered under Section 394 of the Indian Penal Code.

It would appear from the impugned order that the name

of this petitioner came in this case in confessional statements of co-

accused persons and except the aforesaid confessional statements and

some criminal antecedent of the petitioner, there is nothing against

him.

Considering the aforesaid facts and circumstances as

well as submissions of the parties, let the petitioner be released on bail

on furnishing bail bonds of Rs. 10,000/- (Ten Thousand) with two

sureties of the like amount each to the satisfaction of Sri Anand

Abhishek, Judicial Magistrate, 1st Class, Vaishali at Hajipur in

connection with Desari P.S. Case No. 156 of 2010.

     SHAHZAD                                ( Hemant Kumar Srivastava, J.)