High Court Patna High Court - Orders

Chanchal Kumar Singh vs The State Of Bihar on 19 July, 2011

Patna High Court – Orders
Chanchal Kumar Singh vs The State Of Bihar on 19 July, 2011
                 IN THE HIGH COURT OF JUDICATURE AT PATNA
                              Cr.Misc. No.21392 of 2011
                                 Chanchal Kumar Singh
                                          Versus
                                   The State Of Bihar
                                        -----------

2 19.7.2011 Heard learned counsel for the parties.

Petitioner’s name appeared in the case

in confession made by co-accused before the

Police.

Thus, having regard to the facts and

circumstances of the case as well as submission

of the parties, 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 Chief Judicial Magistrate, Saran

(Chapra) in Mashrakh P.S. Case No. 50/2011.

AI                                                    ( Mandhata Singh, J.)