High Court Patna High Court - Orders

Raj Kumar Singh vs The State Of Bihar on 1 September, 2010

Patna High Court – Orders
Raj Kumar Singh vs The State Of Bihar on 1 September, 2010
                       IN THE HIGH COURT OF JUDICATURE AT PATNA
                                  Cr.Misc. No.32138 of 2010
                                          RAJ KUMAR SINGH
                                                 Versus
                                        THE STATE OF BIHAR
                                             -----------

2. 01.09.2010. Heard learned counsel for the petitioner

and the State.

The petitioner is languishing in custody

since 30.06.2010 in a case registered under

Section 420 of the Indian Penal Code.

It is alleged that the petitioner and

others tried to withdraw the amount from the

account of one Kunwar Singh. The name of the

petitioner sprang up on confession of Deepak

Kumar Mishra. The said Deepak Kumar Mishra has

been granted bail vide Cr. Misc. No. 40106 of

2009.

Considering the aforesaid facts, let the

petitioner above named be released on bail on

furnishing bail bond of Rs. 10,000/-(Ten

Thousand) with two sureties of the like amount

each to the satisfaction of the learned C.J.M.,

Kaimur at Bhabhua in connection with Mohania

P.S. Case No. 266 of 2009.

         U.K.                                        (Dinesh Kumar Singh,J.)