High Court Patna High Court - Orders

Saurav Kumar Suman vs The State Of Bihar on 5 August, 2011

Patna High Court – Orders
Saurav Kumar Suman vs The State Of Bihar on 5 August, 2011
                              IN THE HIGH COURT OF JUDICATURE AT PATNA
                                      Criminal Miscellaneous No.18391 of 2011
                     Saurav Kumar Suman, Son of Sri Mahesh Mandal, Resident of Village -
                     Siyadih, P.S. - Bath, District- Bhagalpur.
                                                                       .....Petitioner.
                                                         Versus
                     The State of Bihar                                .....Opposite Party.
                     For the Petitioner              : Mr. Rajiv Ranjan Singh, Advocate.
                     For the State                   : APP.
                                            ----------------------------------

04/ 05.08.2011 Heard learned Counsel for the

petitioner and learned Counsel for the State.

The petitioner is accused of the case

which has been registered under Sections 419,

420, 467, 468, 471/34 of the Indian Penal Code.

Submission is that at best this case

will come under Section 419 of the Indian Penal

Code and for that the petitioner is in custody

since 22.03.2011.

Considering the facts and

circumstances of the case, let the above named

petitioner be released on bail on furnishing

bail bond of Rs. 10,000/- (ten thousand) with

two sureties of the like amount each to the

satisfaction of the learned Chief Judicial

Magistrate/court concerned, Katihar in

connection with Katihar (Muffasil) P.S. Case

No. 28 of 2011.

(Shyam Kishore Sharma, J.)
kksinha/-