IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.16739 of 2011
SHATRUDHAN RAM @ BADUR
Versus
The State Of Bihar
-----------
3 01.07.2011 Heard learned counsel for the petitioner as well
as learned Additional Public Prosecutor for the state.
Taking into consideration that the petitioner is
languishing in jail custody since 19.10.2010 and admittedly,
nothing has been delivered to the petitioner, let the
petitioner, namely, Shatrudhan Ram @ Badur 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 Kurtha P.S. Case No. 84 of 2010 to the
satisfaction of Chief Judicial Magistrate, Jehanabad.
AKV/- ( Hemant Kumar Srivastava,J.)