IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.3126 of 2011
SANTOSH DOM
Versus
THE STATE OF BIHAR
-----------
2 01.03.2011 Heard learned counsel for the petitioner as well as
learned counsel for the state.
The hearing of this Cr. Misc. Case is taken on account
of death of son of the petitioner.
The petitioner seeks bail in connection with Alamganj
P.S. Case No. 59 of 2009 registered under section-392 of the
Indian Penal Code.
Taking into consideration that the petitioner is not
named in the FIR and except the confessional statement of co-
accused, there is nothing against the petitioner, let the
petitioner, namely, Santosh Dom be released on bail on
furnishing bail bond of Rs 10,000/- (ten thousand) with two
sureties of the like amount each in connection with Alamganj
P.S. Case No. 59 of 2009 to the satisfaction of Sri Ashutosh
Kumar, J.M. Ist Class, Patna City.
AKV/- (Hemant Kumar Srivastava,J.)