High Court Patna High Court - Orders

Ajay Kumar vs The State Of Bihar on 10 March, 2011

Patna High Court – Orders
Ajay Kumar vs The State Of Bihar on 10 March, 2011
                   IN THE HIGH COURT OF JUDICATURE AT PATNA
                                Cr.Misc. No.2580 of 2011
                                      AJAY KUMAR
                                            Versus
                                 THE STATE OF BIHAR
                                          -----------

2 10.3.2011 Heard the learned counsel for the petitioner as well

as learned Additional Public Prosecutor for State.

Taking into consideration that petitioner is

languishing in jail custody since29.8.2010 and he does not

have any criminal antecedent except one case which has been

lodged for the same occurrence, let the petitioner, Ajay

Kumar, be released on bail on furnishing bail bond of

Rs.10,000/- with two sureties of the like amount each to the

satisfaction of C.J.M.,Araria, in Forbesganj P.S. Case

No.317/10 corresponding to G.R. No.1721/10.

Anilkr.sinha (Hemant Kumar Srivastava,J.)