High Court Patna High Court - Orders

Raman Kumar &Amp; Anr vs State Of Bihar on 11 October, 2010

Patna High Court – Orders
Raman Kumar &Amp; Anr vs State Of Bihar on 11 October, 2010
           IN THE HIGH COURT OF JUDICATURE AT PATNA
                   Cr.Misc. No.33656 of 2010
          1. RAMAN KUMAR son of Kishori Sah, resident of
             village Postsitoh P.S. Bihara District-Saharsa.
          2. Kumar Bimal son of Shambhu Nath Thakur, resident
             of village+ post Manori, P.S. Sonbersa, District-
             Saharsa
                             Versus
                         STATE OF BIHAR
                          -----------

2 11.10.2010 Heard learned counsel appearing on behalf

of the petitioners and the learned counsel

appearing on behalf of the State.

Petitioners are in custody in connection

with Simri Bakhtiyarpur P.S. Case No.348 of

2009 for the offence punishable under Sections

420, 468 and 471 of the Indian Penal Code.

Substance of allegation as against the

petitioners is of trying to secure employment

on the basis of forge certificates.

Learned counsel with reference to an order

dated 3.8.2010 passed in Cr.Misc. No. 24265 of

2010 placed at Annexure-2 of the application

submits that in similar circumstances a Bench

of this Court has granted anticipatory bail to

two other co-accused persons namely, Sadhna

Rani and Manju Kumari @ Manju Devi whose names

find place in the First Information Report.

He thus submits that the case of the

petitioners being on same and similar footing,
-2-

their prayer required consideration.

Taking into consideration the

circumstances and considering the submissions

of the learned counsel, let the petitioners

namely, Raman Kumar and Kumar Bimal be released

on bail upon each of them individually

furnishing bail bonds of Rs.10,000/- (ten

thousand) with two sureties of the like amount

each to the satisfaction of the Chief Judicial

Magistrate, Saharsa in connection with Simri

Bakhtiyarpur P.S. Case No.348 of 2009 subject

to the conditions stipulated in Section 438(2)

of the Code of Criminal Procedure.

(Jyoti Saran, J.)

Bibhash