IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr. Misc. No.5308 of 2011
Rajan Kumar Mehta @ Gurujee, Son of Bishnath Mehta, R/o-Vill.-Parsauni,
P.S.-Patauna, District-Madhubani. -Petitioner.
VERSUS
The State of Bihar -Opposite Party.
-----------
02 15.03.2011 The petitioner is in custody in relation to Koran Sarai
P.S. Case No.35 of 2007 for offence inter alia under Section 395 of the
Indian Penal Code.
Petitioner is not named in the F.I.R. Petitioner’s name
has come on the statement of a co-accused Shambhu Kishore Thakur,
who has already been granted bail by this Court in Cr. Misc. No.33931
disposed of on 04.09.2008. Petitioner has not been put on T.I. parade.
There is no recovery from the petitioner.
Be that as it may, let the petitioner above-named be
released on bail on furnishing a bail bond of Rs.10,000/- (Rupees Ten
Thousand ) with two sureties of like amount each to the satisfaction of
the Additional District & Sessions Judge, F.T.C.-5th, Buxar in
connection with Koran Sarai P.S. Case No.35 of 2007.
Trivedi/ (Navaniti Prasad Singh, J.)