High Court Patna High Court - Orders

Arun Singh @ Arun Kumar Singh @ Arun … vs The State Of Bihar on 4 March, 2011

Patna High Court – Orders
Arun Singh @ Arun Kumar Singh @ Arun … vs The State Of Bihar on 4 March, 2011
         IN THE HIGH COURT OF JUDICATURE AT PATNA
                    Cr.Misc. No.2115 of 2011
 ARUN SINGH @ ARUN KUMAR SINGH @ ARUN MAHTO, SON OF LATE
                       MADAN SINGH
                             Versus
                     THE STATE OF BIHAR
                           -----------

2/ 04.03.2011 Heard learned counsel for the petitioner as well as

learned Additional Public Prosecutor for the State.

Taking into consideration that name of the

petitioner came in this case in confessional statement of co-

accused Ashok Mahto, who has already been granted

privilege of bail by this Court, let the petitioner be released

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 Session Judge, Fast Track

Court No. 4, Samastipur in connection with Sessions Trial

No. 583 of 2010 arising out of GRPS Case No. 92 of 2009.

( Hemant Kumar Srivastava, J. )

Anjani/