IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.20071 of 2010
MANOJ RAJBANSHI
Versus
STATE OF BIHAR
-----------
03. 30.06.2010 Petitioner is languishing in jail since
20.02.2010 in a case registered under Section420,
409/34 of the I.P.C.
It is alleged against the petitioner that the
petitioner got an account open in the name of Sarju
Rajbanshi by affixing his photograph though the
petitioner’s name was identified/recommended by
Mukhiya and Panchayat Sewak.
It is submitted by learned counsel for the
petitioner that the police has submitted final form against
the Mukhiya and Panchayat Sewak and the petitioner
has no criminal antecedent.
Let the petitioner namely, Manoj Rajbanshi be
released on bail on depositing Rs. 15,000/- cash to the
Court below and 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, Gaya in
connection with Fatehpur P.S. Case No. 215 of 2009.
The cash deposited by the petitioner shall be
subject to the result of the case.
Shageer ( Dinesh Kumar Singh, J.)