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.)