IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.28220 of 2011
Madhusudan Singh, son of Late Keshari Singh, village Padwa, PS Barh, District Patna -
Petitioner.
Versus
The State Of Bihar
-----------
2 23.8.2011 Heard learned counsel for the petitioner and the
counsel appearing on behalf of the State.
The petitioner is accused in a case under sections 467,
468, 469, 471, 420 and 120B of the Penal Code and section 47A of
the Excise Act.
Learned counsel for the petitioner submits that it is the
first time that the petitioner has been made accused for an offence
of this nature and is in custody since 22.7.2011.
Considering the period of custody, petitioner is
directed to be released on bail in connection with Giriyak P.S.
Case No. 37/2011 on furnishing bail bond of rupees ten thousand
with two sureties of the like amount each to the satisfaction of the
Chief Judicial Magistrate, Nalanda.
haque ( Sheema Ali Khan, J.)