IN THE HIGH COURT OF JUDICATURE AT PATNA
CR. APP (DB) No.664 of 2009
KRISHNA SINGH
Versus
STATE OF BIHAR
-----------
4/ 30.6.2010 Heard learned counsel for the appellant and the state upon
I.A. No. 285 of 2010.
Learned counsel for the appellant invites our attention
towards the earlier order of rejection noticing the period of custody.
In view of the nature of allegation and the evidence, during
the pendency of this appeal, let appellant Krishna Singh be enlarged on
bail on furnishing bail bond of Rs.20,000/ (twenty thousand) with two
sureties of the like amount each to the satisfaction of Additional
Sessions Judge, FTC III, Jehanabad in S.T. No. 170 of 2002 / 74 of
2004
(Navin Sinha, J.)
Anil/ ( Dharnidhar Jha, J.)