IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.2580 of 2011
AJAY KUMAR
Versus
THE STATE OF BIHAR
-----------
2 10.3.2011 Heard the learned counsel for the petitioner as well
as learned Additional Public Prosecutor for State.
Taking into consideration that petitioner is
languishing in jail custody since29.8.2010 and he does not
have any criminal antecedent except one case which has been
lodged for the same occurrence, let the petitioner, Ajay
Kumar, be released on bail on furnishing bail bond of
Rs.10,000/- with two sureties of the like amount each to the
satisfaction of C.J.M.,Araria, in Forbesganj P.S. Case
No.317/10 corresponding to G.R. No.1721/10.
Anilkr.sinha (Hemant Kumar Srivastava,J.)