IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.36687 of 2010
SAURAV KUMAR @ VIKAS KUMAR @ VIKAS @ NATU KUMAR @ NATU
Versus
STATE OF BIHAR
-----------
03 09.12.2010 Heard learned counsel for the petitioner as well as
learned P.P. for the State.
Admittedly, the name of petitioner came in this
case in course of investigation on the basis that one Jitendra
Kumar had disclosed before the Police that one Sanjay Kumar
Rajak had talked on his mobile and thereafter when Police
interrogated the aforesaid Sanjay Kumar Rajak, the said Sanjay
Kumar Rajak disclosed this fact that he had purchased the
aforesaid mobile set from the petitioner. Admittedly, the
aforesaid mobile had been registered in the name of above stated
Jitendra Kumar which is evident from perusal of para 67 of the
case diary. Apart from the aforesaid material, there is nothing
against the petitioner.
Considering the aforesaid facts and circumstances
as well as submissions of the parties, petitioner, namely, Saurav
Kumar @ Vikas Kumar @ Vikas @ Natu Kumar @ Natu, is
directed to be released on bail on furnishing bail bonds of Rs.
10,000/- with two sureties of the like amount each to the
satisfaction of A.C.J.M, Danapur, Patna in connection with Bihta
P.S. Case No. 73 of 2010.
Shahzad ( Hemant Kumar Srivastava, J.)