IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.18274 of 2011
Vijay Kumar @ Vijay Sah
Versus
The State Of Bihar
-----------
3. 24.06.2011. Heard the learned counsels for the
petitioner and the State.
The petitioner is apprehending his
arrest in a case registered under Sections
420, 467, 468, 471 and 120(B) of the Indian
Penal Code.
It is alleged against the petitioner
that the co-accused Murali Lal admitted that
he was sent by petitioner to informant who
produced the forged drafts.
It is submitted by the learned
counsel for the petitioner that accusation
is based only on the statement of co-accused
and forged drafts have not been brought on
record.
Considering the aforesaid facts, let
the petitioner, above named, be released on
bail in the event of arrest or surrender
before the learned court below within a
period of twelve weeks from today in
connection with Bhabua P.S. Case No. 110 of
2011 on furnishing bail bond of Rs.10,000/-
(Ten Thousand) with two sureties of the like
2
amount each to the satisfaction of the
learned C.J.M. Kaimur at Bhabua subject to
the conditions as laid down under Section
438(2) of the Code of Criminal Procedure.
U. K. ( Dinesh Kumar Singh, J)