High Court Patna High Court - Orders

Rahul Kumar @ Mantu Kumar @ Lav Kush … vs The State Of Bihar on 27 April, 2011

Patna High Court – Orders
Rahul Kumar @ Mantu Kumar @ Lav Kush … vs The State Of Bihar on 27 April, 2011
                   IN THE HIGH COURT OF JUDICATURE AT PATNA
                                Cr.Misc. No.11953 of 2011
                RAHUL KUMAR @ MANTU KUMAR @ LAV KUSH KUMAR
                                             Versus
                                   THE STATE OF BIHAR
                                           -----------

02/ 27.04.2011 Heard learned counsel for the petitioner as well as learned

Addl. P.P. for the State.

Petitioner is languishing in jail custody since 8.1.2011 on

the allegation that fake certificates were recovered from his shop.

The defence of the petitioner is that his customers had given

the aforesaid documents to do photo copy of the said documents.

Taking into consideration the above stated facts and

circumstances as well as submissions of the parties, let the petitioner

Rahul Kumar @ Mantu Kumar @ Lav Kush Kumar be released on

bail on furnishing bail bonds of Rs 10,000/- with two sureties of the

like amount each to the satisfaction of the Chief Judicial Magistrate,

Jehanabad in Jehanabad P.S. Case no. 11 of 2011.

      shahid                                                (Hemant Kumar Srivastava,J)