IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.37552 of 2010
Suraj Sharma, Son of Ganga Das, resident of Village- Saptiyahi, P.S.
Sadar , Saharsa, District-Saharsa ------------ Petitioner
Versus
STATE OF BIHAR
-----------
03 06-12-2010 Hard Sri Amar Nath Jha, learned counsel for the petitioner
and Smt. Indu Bala Pandey, learned Addl. Public Prosecutor
appearing on behalf of the State.
The sole petitioner, who is in custody in connection with
Saharsa ( Sadar ) P.S. Case No.653 of 2009 registered for the
offences under Sections 341,323, 406, 420,354, 385 of the Indian
Penal Code, has prayed for grant of bail.
Initially, a complaint was filed, which was referred to the
police and thereafter the present F.I.R. was lodged.
Considering the facts and the circumstances of the case,
let the petitioner named above 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 learned Chief Judicial Magistrate,
Saharsa in connection with Saharsa Sadar P.S. Case No.653 of
2009.
NKS/- ( Rakesh Kumar, J.)