IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.10194 of 2008
KAMAL KISHOR MANDAL @ KISHOR KUMAR MANDAL @ KISHOR MANDAL
Versus
STATE OF BIHAR
-----------
3/ 7.7.2008 Heard learned counsel for the parties.
Earlier the prayer for bail of the petitioner
was rejected on 14.11.2007 Vide Cr.Misc.No. 43984 of
2007 by a Bench of this Court.
The present case has been registered for
offences under Sections 420, 467,468,471 and 419 of the
Indian Penal Code.
Submission is that the petitioner is in jail
custody since 1.8.2007.
Considering the period of detention and in
the facts and circumstances of the case, let petitioner
Kamal Kishor Mandal alias Kishor Kumar Mandal alias
Kishor Mandal 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 Chief
Judicial Magistrate, Purnea in Sadar (Purnea) P.S.Case
No. 31 of 2006.
a
Tahir/- ( Shyam Kishore Sharma, J. )