IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.36970 of 2010
VIJAY KUMAR MALAKAR
Versus
STATE OF BIHAR
-----------
2 06.10.2010. Prayer for bail of the petitioner was earlier refused by
this court vide order dated 6.9.2010, annexure 1 with liberty to
renew the prayer for bail after a month.
Petitioner has been alleged to have duped the
informant of Rs. 40,000/- for providing employment. However,
petitioner submits that he is in custody since 12.3.2010 and it was
his brother who committed the offence as alleged.
In the facts and circumstances of the case, let the
petitioner as above be released on bail on furnishing bail bond of
Rs.5,000/- (five thousand) with two sureties of the like amount
each to the satisfaction of the Sub-divisional Judicial Magistrate,
Aurangabad in Goh Police Station Case No. 20 of 2009.
Shashi. (Samarendra Pratap Singh, J.)