IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.25126 of 2011
Sanjiv Kumar
Versus
The State Of Bihar
-----------
02/ 28th July 2011 Heard learned counsel for the petitioner
and learned Additional Public Prosecutor for the State.
Petitioner along with one Dilip Mukhiya
carry omnibus allegations where-under the
complainant, Sanju Devi was duped Rs.30,000/- for
which petitioner happens to be under custody since
8.4.2011.
In the aforesaid facts and circumstances of
the case, the petitioner, Sanjiv Kumar is directed to
be released on bail on furnishing bail bond of Rs.
10,000/- with two sureties of the like amount each to
the satisfaction of Chief Judicial Magistrate,
Madhepura in connection with Madhepura P.S. Case
no. 71/2011.
(Aditya Kumar Trivedi, J.)
perwez