High Court Patna High Court - Orders

Sudhir Singh vs The State Of Bihar on 27 July, 2011

Patna High Court – Orders
Sudhir Singh vs The State Of Bihar on 27 July, 2011
                     IN THE HIGH COURT OF JUDICATURE AT PATNA
                                  Cr.Misc. No.22425 of 2011
                                           Sudhir Singh
                                               Versus
                                       The State Of Bihar
                                             -----------

2 27-07-2011 Heard learned counsel for the petitioner as well as

learned Additional Public Prosecutor for the state.

Taking into consideration that the petitioner is in jail

custody since 20.07.2010 and as per prosecution case itself, it

was co-accused, Vijay Singh who opened fire and so far as the

petitioner is concerned, there is no allegation of firing against

him, let the petitioner, namely, Sudhir Singh be released on bail

on furnishing bail bonds of Rs 10,000/- (ten thousand) with two

sureties of the like amount each in connection with Maner P.S.

Case No. 193 of 2010 to the satisfaction of Additional Chief

Judicial Magistrate, Danapur.

AKV/-                                             ( Hemant Kumar Srivastava,J.)