IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.42616 of 2010
NIRJESH SINGH @ NAGA SINGH
Versus
THE STATE OF BIHAR
-----------
6 28.04.2011 Heard learned counsel for the petitioner and
learned counsel for the State.
Petitioner is alleged for leaving the jail without
authority in conspiracy of jail authorities for a period of
eight hours and for the same petitioner is in custody since
20.12.2007.
Having regard to the facts and circumstances of
the case, let the petitioner above named 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 learned S.D.J.M., Barh in connection with Barh P.S.
Case No. 213 of 2005.
(Mandhata Singh, J.)
Bhardwaj