IN THE HIGH COURT OF JUDICATURE AT PATNA
CR. APP (DB) No.944 of 2010
JITENDRA SINGH
Versus
STATE OF BIHAR
-----------
3 23.09.2010 LCR has been received.
Though as per the evidence, the appellant Jitendra
Singh is the assailant of the deceased but considering the
fact that he is in custody since 29.8.2002, his prayer for
bail is allowed.
Let appellant Jitendra Singh be enlarged 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 Additional Sessions Judge, FTC-II ,Gopalgang in
sessions trial 481 of 2005.
Realization of fine shall remain stayed.
Akumar ( Mridula Mishra, J.)
(Dharnidhar Jha, J. )