IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.17511 of 2011
Golakh Singh
Versus
The State Of Bihar
-----------
4 28.7.2011 Heard learned counsel for the parties.
Petitioner has been found absent from
the case for a period of about seven years but
remained in custody for a period of more than
five months and till today no witness is
examined.
In the circumstances, prayer for bail on
behalf of petitioner is allowed.
The above named petitioner is directed
to 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
Additional Sessions Judge, F.T.C. 1, Madhubani
in Banipatti P.S. Case No. 8/83.
AI ( Mandhata Singh, J.)