High Court Patna High Court - Orders

Binod Kapri vs The State Of Bihar on 25 August, 2011

Patna High Court – Orders
Binod Kapri vs The State Of Bihar on 25 August, 2011
                              IN THE HIGH COURT OF JUDICATURE AT PATNA
                                         Criminal Revision No.136 of 2011
                     Binod Kapri, Son of Koyali Kapari, Resident of Village- Rani Diara, P.S.
                     - Pirpainti, District - Bhagalpur.                          .....Petitioner.
                                                           Versus
                     The State of Bihar                                          .....Opposite Party.
                                              ----------------------------------

02/ 25.08.2011 This application will be heard.

Admit.

During pendency of this application,

the above named petitioner is diected to be

released on bail on furnishing bail bond of Rs.

7,000/- (seven thousand) with two sureties of

the like amount each to the satisfaction of the

learned Judicial Magistrate Ist Class, Katihar

in connection with Trial No. 1135 of 2006/G.R.

Case No. 2154 of 2002, arising out of Kursela

P.S. Case No. 71 of 2002.

Let the order be communicated

through Fax, if the cost is deposited by the

petitioner.

(Amaresh Kumar Lal, J.)
kksinha/-