High Court Patna High Court - Orders

Asgar Ali vs The State Of Bihar on 20 October, 2011

Patna High Court – Orders
Asgar Ali vs The State Of Bihar on 20 October, 2011
                    IN THE HIGH COURT OF JUDICATURE AT PATNA
                                      CR. REV. No.1004 of 2011
                   Asgar Ali, son of Sikandar Ali, resident of village- Ataur, P.S.-
                   Khaira, Distt.- Saran.
                                                                  ..........Petitioner
                                       Versus
                                 The State Of Bihar
                                                              ........Opposite Party
                                                -----------

3. 20.10.2011 Heard the learned counsel for the petitioner

and the learned counsel for the State assisted by Mr. Udit

Narain Singh.

This application will be heard.

During the pendency of this application, the

petitioner is directed to be released on bail on furnishing

bail bonds of Rs.10,000/- with two sureties of the like

amount each to the satisfaction of learned S.D.J.M, Saran

at Chapra in Trial No.1857 of 2011 arising out of

Complaint Case No.2747 of 2009.

V.K. Pandey ( Amaresh Kumar Lal, J.)