IN THE HIGH COURT OF JUDICATURE AT PATNA
Criminal Miscellaneous No.39674 of 2010
Nirjesh Singh @ Naga Singh
Versus
State Of Bihar
----------------------------------
10. 08.08.2011 Heard learned counsel for the petitioner and
learned counsel for the State.
Save and except suspicion that also about
killing by members of petitioner’s gang, there is no
material on record to involve this petitioner in the incident.
Accordingly, let the above named petitioner be
released on bail on furnishing bail bond of Rs. 10,000/-
(ten thousand) with two sureties of the like amount each to
the satisfaction of the Additional Sessions Judge-IIIrd,
Barh in connection with S. Tr. No.396 of 2008 arising out
of Mokama P. S. Case No.108 of 1999.
Vikash (Mandhata Singh, J.)