High Court Patna High Court - Orders

Bhupesh Kumar Singh vs The State Of Bihar & Anr. on 7 September, 2011

Patna High Court – Orders
Bhupesh Kumar Singh vs The State Of Bihar & Anr. on 7 September, 2011
                     IN THE HIGH COURT OF JUDICATURE AT PATNA
                                      CR. REV. No.958 of 2011
                      Bhupesh Kumar Singh, son of Ram Lakhan Singh, resident of
              village-Dhamakka, P.S.-Lakhanour, District- Madhubani.
                                                  Versus
                  1. The State Of Bihar
                  2. Rekha Kumari, D/o Shiv Narayan Singh, resident of village-
                     Harbhanga, P.S.-Jhanjharpur, District- Madhubani.
                                               -----------

3. 07.09.2011 It appears that lower courts records have been

received.

During the pendency of this application, the

petitioner is directed to be released on bail on furnishing

bail bond of Rs.10,000/-each with two sureties of the like

amount each to the satisfaction of learned S.D.J.M,

Jhanjharpur in G.R.No.323/98, T.R.No.619/2006.

V.K. Pandey                                ( Amaresh Kumar Lal, J.)