IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.11570 of 2011
RAJESH KUMAR SINHA
Versus
THE STATE OF BIHAR
-----------
2 21.04.2011 Heard learned counsel appearing for the
petitioners as well as Additional Public Prosecutor for
the State.
It would appear from perusal of the
impugned order of learned Sessions Judge that except
the so-called confessional statement of co-accused,
there is nothing against the petitioner.
Let the petitioner, namely, Rajesh Kumar
Sinha be released on bail on furnishing bail bonds of
Rs.10,000/-(ten thousand) with two sureties of the
like amount each to the satisfaction of C.J.M., Munger
in connection with Kotwali P.S. Case No.3 of 2011.
(Hemant Kumar Srivastava, J.)
PN