IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.3348 of 2011
SUBODH KUMAR
Versus
THE STATE OF BIHAR
-----------
2 16.03.2011 Heard learned counsel for the petitioner as well as
learned counsel for the state.
Taking into consideration that only 8 notes out of 50
notes, were found counterfeit and the petitioner is languishing in
jail custody since 07.12.2010, let the petitioner, namely, Subodh
Kumar 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 Kankarbagh P.S. Case No. 452 of 2010
to the satisfaction of Chief Judicial Magistrate, Patna.
AKV/- (Hemant Kumar Srivastava,J.)