IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.17470 of 2010
AYODHI RAI @ RAM AYODHI RAI, SON OF LATE DHARKHAN RAI, RESIDENT OF
VILLAGE-MADANPUR, P.S. DUMRA, DISTRICT-SITAMARHI.
.....Petitioner.
Versus
THE STATE OF BIHAR .....Opposite Party.
For the Petitioner : Sri Krishna Prasad Singh (Adv.)
For the State : APP.
-----------
02/ 14.07.2010 Heard learned Counsel for the petitioner and
learned Counsel for the State.
Earlier prayer for bail of the petitioner was
rejected vide Annexure-1 on 23.06.2008. However liberty
was granted to the petitioner that he may renew his
prayer for bail before the court below after examination of
the informant.
Submission is that the informant has been
examined as a witness.
Considering the facts and circumstances of the
case, the above named petitioner is directed to be released
from custody on bail on furnishing bail bond of Rs.
10,000/- (ten thousand) with two sureties of the like
amount each to the satisfaction of the learned Additional
Sessions Judge, Fast Track Court-7/his concerned court,
Sitamarhi in connection with Sessions Trial No. 393 of
2008 arising out of Dumra P.S. Case No. 246 of 2006.
(Shyam Kishore Sharma, J.)
kksinha/