High Court Patna High Court - Orders

Daroga Singh vs The State Of Bihar on 13 September, 2011

Patna High Court – Orders
Daroga Singh vs The State Of Bihar on 13 September, 2011
                        IN THE HIGH COURT OF JUDICATURE AT PATNA
                                    CR. REV. No.1135 of 2011
                   Daroga Singh, son of Late Charan Bali Singh,
                  resident of Yadupipra, P.S. Mirganj, District-
                  Gopalganj.
                                                        ... petitioner.
                                                   Versus
                   The State Of Bihar            ... Opposite Party.
                                              -----------

2. 13.09.2011 This application will be heard.

Admit.

Call for the record of Cr. Appeal No.

5 of 2006 from the Court of Learned Additional

Sessions Judge, FTC-IV, Chapra along with the

trial court record.

                            During      the        pendency    of       this

                  application,   the    above      named   petitioner     is

directed to be released on bail on furnishing

bail bond of Rs.10,000/- (ten thousand only)

with two sureties of the like amount each to

the satisfaction of learned Judicial

Magistrate, 1st Class, Chapra in T. R. No. 3017

of 2005, G. R. No. 1201 of 1993.

Let a copy of this order be sent to

the Court below through Fax at the cost of the

petitioner.

Kanchan (Amaresh Kumar Lal, J.)