High Court Patna High Court - Orders

Md.Armanullah vs State Of Bihar on 31 August, 2010

Patna High Court – Orders
Md.Armanullah vs State Of Bihar on 31 August, 2010
                        IN THE HIGH COURT OF JUDICATURE AT PATNA
                                     Cr.Misc. No.24044 of 2010
                                         MD.ARMANULLAH
                                                 Versus
                                          STATE OF BIHAR
                                               -----------

3 31.08.2010. Heard learned counsel for the parties.

The petitioner has been made accused in a case under

sections 489A,489B and 489C of the I.P.C.

The petitioner submits that he was not caught

manufacturing fake currency and genuineness or otherwise of

currency is yet to be examined in lab. Petitioner is in custody since

17.4.2010 having no antecedent.

In the facts and circumstances of the case, let the

petitioner as above be released on bail on furnishing bail bond of

Rs.5,000/- (five thousand) with two sureties of the like amount

each to the satisfaction of the Chief Judicial Magistrate, Motihari

in Raxaul Police Station Case No. 63 of 2010. One of the sureties

would be in form of cash surety.

Petitioner would not be absent physically for more

than two consecutive dates at a stretch, till three witnesses are

examined in trial, otherwise his bail bond would be cancelled and

he would be taken into custody.

Shashi.                                        (Samarendra Pratap Singh, J.)