IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.19770 of 2011
SUNIL KUMAR, son of Siyaram Pandit, resident of village- Saghua, P.S. Gopalpur,
in the district of Bhagalpur.... Petitioner.
Versus
THE STATE OF BIHAR
-----------
2. 27.06.2011 Heard Mr. Raj Kumar, learned counsel for the
petitioner and Mr. Sanjay Kumar Sharma, learned A.P.P.
for the State.
It is submitted that the petitioner has been
made accused only on the suspicion, he had himself
participated in the interview for the post of constable
Learned A.P.P. for the State could not
controvert the contention of the learned counsel for the
petitioner while opposing the prayer.
Considering the facts and circumstances of
this case, the abovenamed petitioner is directed to
surrender before the Chief Judicial Magistrate, Patna
within a period of three weeks and pray for bail. In that
event, the petitioner will be enlarged on bail on
furnishing bail bond of Rs.7000/-(Seven thousand only)
with two sureties of the like amount each to the
satisfaction of the said Court in connection with Hawai
Adda P. S. Case No. 169/2010, under Sections 419 and
2
420 I.P.C., with condition that he will not indulge
himself in similar or any other offence and will co-
operate with the Investigating Officer, failing which his
bail bond would be liable to be cancelled by the learned
Magistrate.
kanchan (Amaresh Kumar Lal, J.)