IN THE HIGH COURT OF JUDICATURE AT PATNA
Criminal Miscellaneous No.27275 of 2011
Sintu Kumar
Versus
The State Of Bihar
----------------------------------
3 3.11.2011 Heard counsel for the parties.
Considering the merit of allegation an
option was given to petitioner to renew his
prayer for bail after two months by Additional
Sessions Judge-II, Patna on 13.7.2011 while
refusing bail. Now more than three and half
months elapsed, hence petitioner is allowed
bail.
The above named petitioner is directed
to 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 Chief Judicial Magistrate,
Patna in Dhanarua P.S. Case No. 109 of 2011.
AI ( Mandhata Singh, J.)