IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.2115 of 2011
ARUN SINGH @ ARUN KUMAR SINGH @ ARUN MAHTO, SON OF LATE
MADAN SINGH
Versus
THE STATE OF BIHAR
-----------
2/ 04.03.2011 Heard learned counsel for the petitioner as well as
learned Additional Public Prosecutor for the State.
Taking into consideration that name of the
petitioner came in this case in confessional statement of co-
accused Ashok Mahto, who has already been granted
privilege of bail by this Court, let the 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 Session Judge, Fast Track
Court No. 4, Samastipur in connection with Sessions Trial
No. 583 of 2010 arising out of GRPS Case No. 92 of 2009.
( Hemant Kumar Srivastava, J. )
Anjani/