IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.3068 of 2011
MANOJ SINGH @ MANOJ KUMAR SINGH
Versus
THE STATE OF BIHAR
-----------
2 14.03.2011 Heard learned counsel for the petitioner as
well as learned Additional Public Prosecutor for the
State.
Taking into consideration that one mobile
without SIM Card was recovered from possession of
the petitioner, let the petitioner, namely, Manoj Singh
@ Manoj Kumar Singh be released on bail on
furnishing bail bonds of Rs.10,000/-(Ten Thousand)
with two sureties of the like amount each, to the
satisfaction of learned Shri R.K. Tripathi, J.M., Ist
Class, Sadar Motihari in connection with Motihari
Town P.S. Case No.86/2010.
(Hemant Kumar Srivastava, J.)
PN