IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.7709 of 2011
NAGENDRA SINGH, @ NAGENDRA KUMAR SINGH, SON OF
BENGALI SINGH, RESIDENT OF VILALGE SANATHUA,
POLICE STATION RISIUP DISTRICT AURANGABAD.
Versus
THE STATE OF BIHAR
-----------
02. 03.03.2011 Earlier attempt of the petitioner for grant of bail was
permitted to be withdrawn under orders dated 18.12.2008 passed in Cr.
Misc. No.36364 of 2008, Annexure-1 with liberty that he may renew his
prayer after he is admitted to the privilege of bail in connection with
Barun P.S. Case No.204 of 2007. It is submitted on behalf of the
petitioner that he has been acquitted in Barun P.S. Case No.204 of 2007.
Let the court below confirm the aforesaid fact and if it is true
that petitioner above named has been acquitted in connection with Barun
P.S. Case No.204 of 2007 he be admitted to the privilege of bail on
furnishing bail bond of Rs.5,000/-(Five thousand) with two sureties of the
like amount each to the satisfaction of Additional Sessions Judge, FTC-II,
Aurangabad in connection with S.Tr. No.305 of 2008/575 of 2009 arising
out of Aurangabad(Town) P.S. Case No.319 of 2007.
Rajesh/ ( V.N. Sinha, J.)