IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.7119 of 2011
NILU SINGH @ ANIL SINGH
Versus
THE STATE OF BIHAR
-----------
02 06.04.2011 Heard learned counsel for the petitioner as well as learned
Additional Public Prosecutor for the State.
Petitioner is languishing in jail custody since 11.12.2010 in
a case registered under Sections 307, 435, 447 of the Indian Penal
Code and 27 of the Arms Act.
Admittedly, the informant has received simple injury and
the doctor has found blackened spots near the neck of the injured.
Considering the aforesaid facts and circumstances as well
as submissions of the parties, let the petitioner be released on bail on
furnishing bail bonds of Rs. 10,000/- (Ten Thousand) with two
sureties of the like amount each to the satisfaction of Additional
Chief Judicial Magistrate, Patna City, Patna in connection with Gauri
Chak P.S. Case No. 145 of 2010.
Shahzad (Hemant Kumar Srivastava, J )