Patna High Court – Orders
Krishna Singh vs The State Of Bihar on 25 March, 2011
IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.42555 of 2010
KRISHNA SINGH
Versus
THE STATE OF BIHAR
-----------
3. 25.03.2011 Heard.
The name of the petitioner appears in the
confessional statement of co-accused, besides this there is no
material against this petitioner.
Let the petitioner namely, Krishna Singh 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 1st Additional District and Sessions Judge, Bettiah
(West Champaran) in S.Tr. No. 257 of 2010 arising out of
Bettiah P.S. Case No. 135 of 2009.
Anand Kr. ( Dharnidhar Jha, J.)