High Court Patna High Court - Orders

Jitendra Rai And Ors. vs The State Of Bihar on 26 April, 2011

Patna High Court – Orders
Jitendra Rai And Ors. vs The State Of Bihar on 26 April, 2011
                    IN THE HIGH COURT OF JUDICATURE AT PATNA
                                  Cr.Misc. No.11935 of 2011
                                 JITENDRA RAI AND ORS.
                                              Versus
                                    THE STATE OF BIHAR
                                            -----------

02/ 26.04.2011 Heard learned counsel for the petitioners as well as learned

Addl. P.P. for the State assisted by the learned counsel for the

complainant.

Allegedly, petitioners made interpolation in judicial record

which has been disposed of by the court in the year 1966.

Admittedly, employee of the civil court has already been

granted privilege of anticipatory bail. It is not specific who has made

the above stated interpolation in judicial record.

Taking into consideration the above stated facts and

circumstances as well as submissions of the parties, let the petitioners,

Jitendra Rai and Birendra Prasad, be released on bail on furnishing

bail bonds of Rs 10,000/- each with two sureties of the like amount

each to the satisfaction of the Sub divisional Judicial Magistrate,

Sadar, Motihari in Complaint Case no. 1383/1993.

      shahid                                                 (Hemant Kumar Srivastava,J)