IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.30499 of 2010
UTTAM KUMAR @ AYAT RAJ
Versus
STATE OF BIHAR
------
2/ 06.10.2010 Heard learned counsel for the petitioner and learned
counsel for the State.
Amod Kumar found appearing in the physical test for
Ayat Raj but he was caught red handed and submission of the
learned counsel for the petitioner is that he is involved in the case
showing his real name Ayat Raj @ Uttam Kumar while his real
name is Uttam Kumar. No service can be obtained in name of alias
name. Moreover, certificates may never corroborate, however, co-
accused also could not succeed in the test.
Considering the facts and circumstances of the case,
prayer of the petitioner is allowed.
In the event of arrest or surrender within one month
from the date of receipt/production of a copy of this order in
connection with Begusarai Town P.S. Case No. 175 of 2008 above
named petitioner shall 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 C.J.M., Begusarai subject to the
conditions as laid down under Section 438(2) of Cr. P.C.
shail (Mandhata Singh, J.)