IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.41791 of 2010
SHYAM KISHORE PRASAD
Versus
STATE OF BIHAR
-----------
03. 17.03.2011. Heard.
Regard being had to the lack of the
evidence as appears from the rejection order
itself as regards the complicity of the
petitioner in the offence, let the above
named petitioner be released from custody on
furnishing bond of Rs.10,000/-(ten thousand)
with two sureties of the like amount each to
the satisfaction of Additional Chief Judicial
Magistrate, Danapur, Patna in Bihta P.S.Case
No.321 of 2009.
B.Kr. ( Dharnidhar Jha,J.)