High Court Patna High Court - Orders

Vijay Singh @ Vijay Kumar Singh vs State Of Bihar on 26 August, 2010

Patna High Court – Orders
Vijay Singh @ Vijay Kumar Singh vs State Of Bihar on 26 August, 2010
              IN THE HIGH COURT OF JUDICATURE AT PATNA
                        CR. APP (SJ) No.766 of 2010
                   VIJAY SINGH @ VIJAY KUMAR SINGH
                                  Versus
                          THE STATE OF BIHAR
                                 -----------

02. 26.08.2010 This appeal will be heard.

Call for the L.C.R

Learned counsel for the appellant submits

that during the pendency of the appeal appellant was

on bail.

In the facts and circumstances, during the

pendency of the appeal, appellant Vijay Singh @

Vijay Kumar Singh is admitted to bail on furnishing

bail bond of Rs.10,000/- (Ten thousand) with two

sureties of the like amount each to the satisfaction of

the 3rd Addl. Sessions Judge, Gopalganj in

connection with Sessions Trial No.368 of 2004/192

of 2009.

(C.M. Prasad, J.)

Mkr.