IN THE HIGH COURT OF JUDICATURE AT PATNA
CR. REV. No.1135 of 2011
Daroga Singh, son of Late Charan Bali Singh,
resident of Yadupipra, P.S. Mirganj, District-
Gopalganj.
... petitioner.
Versus
The State Of Bihar ... Opposite Party.
-----------
2. 13.09.2011 This application will be heard.
Admit.
Call for the record of Cr. Appeal No.
5 of 2006 from the Court of Learned Additional
Sessions Judge, FTC-IV, Chapra along with the
trial court record.
During the pendency of this
application, the above named petitioner is
directed to be released on bail on furnishing
bail bond of Rs.10,000/- (ten thousand only)
with two sureties of the like amount each to
the satisfaction of learned Judicial
Magistrate, 1st Class, Chapra in T. R. No. 3017
of 2005, G. R. No. 1201 of 1993.
Let a copy of this order be sent to
the Court below through Fax at the cost of the
petitioner.
Kanchan (Amaresh Kumar Lal, J.)