IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.24869 of 2008
ANUJ KUMAR SINGH @ ANUJ KUMAR
Versus
STATE OF BIHAR
-----------
2. 7.7.2008 Heard.
The case is under sections 302 and 353 of the Indian Penal
Code and section 27 of the Arms Act. Petitioner is named in the F.I.R.
The long recital of the F.I.R. does not indicate that any injury was
caused to any one, considering which let petitioner namely Anuj
Kumar Singh @ Anuj Kumar be released on bail on furnishing bail
bond of Rs.3,000/-(Three thousand) with two sureties of the like
amount each to the satisfaction of the Addl. Sessions Judge, Fast
Track Court-II, Samastipur, in connection with Sessions Trial no.232
of 2008 arising out of Mohiuddin Nagar P.S. case no.8 of 2000.
sudip ( Dharnidhar Jha, J )