IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.2029 of 2011
NAND KISHORE RAM
Versus
THE STATE OF BIHAR
-----------
2 03.03.2011 Heard learned counsel for the petitioner as well as
learned counsel for the state.
The petitioner seeks bail in connection with Rajpur
P.S. Case No. 61 of 2010 registered under sections-420, 467,
468 & 469 of the Indian Penal Code.
Taking into consideration that allegedly, the petitioner
is said to be a middleman and having more or less similar
allegation, co-accused, Kamta Prasad who happens to be
Panchayat Secretary of concerned village has already been
granted bail, let the petitioner, namely, Nand Kishore Ram be
released on bail on furnishing bail bond of Rs 10,000/- (ten
thousand) with two sureties of the like amount each in
connection with Rajpur P.S. Case No. 61 of 2010 to the
satisfaction of Chief Judicial Magistrate, Buxar.
AKV/- (Hemant Kumar Srivastava,J.)