IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.36974 of 2010
1. SANJAY KUMAR LAL
2. SATISH KUMAR CHOUDHARY
3. PANKAJ KUMAR LAL
Versus
STATE OF BIHAR
-----------
02. 05.10.2010. Heard the learned counsel for the petitioner and
learned A.P.P. for the State.
The petitioners, Sanjay Kumar Lal, Satish Kumar
Choudhary and Pankaj Kumar Lal, are in custody since
13.09.2010 in connection with Mathua P.S. Case No.58 of
2009 instituted under Sections 420, 467, 468 and 471 of
Indian Penal Code.
From perusal of the Annexures, it appears that the
petitioner have annexed original I.A. Marks-sheets from
which it appears that they passed in Ist division.
The learned counsel for the petitioners submitted
that the petitioners were appointed in the reserved quota on
the basis of this marks-sheets. Petitioner were also forced to
resign from service.
Considering the nature of allegation and the period
of detention and also that the petitioners have resigned from
service, I direct that the petitioners named above be released
on bail on furnishing bail bond of Rs.10,000/- (Rs.Ten
Thousand) with two sureties of the like amount each to the
satisfaction of the C.J.M., Gopalganj in connection with
Mathua P.S. Case No.58 of 2009.
Sanjeev/- (Mungeshwar Sahoo, J.)
2