IN THE HIGH COURT OF JUDICATURE AT PATNA
Criminal Revision No.136 of 2011
Binod Kapri, Son of Koyali Kapari, Resident of Village- Rani Diara, P.S.
- Pirpainti, District - Bhagalpur. .....Petitioner.
Versus
The State of Bihar .....Opposite Party.
----------------------------------
02/ 25.08.2011 This application will be heard.
Admit.
During pendency of this application,
the above named petitioner is diected to be
released on bail on furnishing bail bond of Rs.
7,000/- (seven thousand) with two sureties of
the like amount each to the satisfaction of the
learned Judicial Magistrate Ist Class, Katihar
in connection with Trial No. 1135 of 2006/G.R.
Case No. 2154 of 2002, arising out of Kursela
P.S. Case No. 71 of 2002.
Let the order be communicated
through Fax, if the cost is deposited by the
petitioner.
(Amaresh Kumar Lal, J.)
kksinha/-