IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.20992 of 2010
MANOJ KUMAR SINGH
Versus
THE STATE OF BIHAR
-----------
2. 25.6.2010 Heard learned counsel for the petitioner and
the State.
The defence of the petitioner in a Police case
under Sections 395, 364 and 412 of the Penal Code
registered against unknown is that his name has
transpired on confession of co-accused Awadhesh Singh
himself enlarged on bail in Cr. Misc. No. 38136 of 2006.
Considering the facts and circumstances of
the case, let the petitioner above named be enlarged on
bail on furnishing bail bonds of Rs. 20,000/- (twenty
thousand) with two sureties of the like amount each to
the satisfaction of the Sri Subir Kumar Judicial
Magistrate, Ist Class, Vaisali at Hazipur in connection
with Trial No. 1442 of 2010 arising out of Mahua P.S.
Case No. 116/06.
P. Kumar ( Navin Sinha, J.)