IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.7158 of 2011
AMARNATH SINGH
Versus
THE STATE OF BIHAR
-----------
2 06.04.2011 Heard.
It would appear from perusal of the impugned order
that bail bond of petitioner was cancelled on 4-10-2005 and
subsequently he remanded by the court below on 29-12-2011 since
then he is languishing in jail custody, let the petitioner, namely,
Amarnath Singh be released on bail on furnishing bail bonds of
Rs.10,000/-(ten thousand) with two sureties of the like amount
each to the satisfaction of learned Additional Sessions Judge, 2nd,
Vaishali at Hajipur in connection with Sessions Trial No.483 of
2002 arising out of Raghopur P.S. Case No.40 of 1998.
(Hemant Kumar Srivastava, J.)
PN