High Court Patna High Court - Orders

Nirjesh Singh @ Naga Singh vs The State Of Bihar on 28 April, 2011

Patna High Court – Orders
Nirjesh Singh @ Naga Singh vs The State Of Bihar on 28 April, 2011
           IN THE HIGH COURT OF JUDICATURE AT PATNA
                       Cr.Misc. No.42616 of 2010
                   NIRJESH SINGH @ NAGA SINGH
                                 Versus
                        THE STATE OF BIHAR
                                -----------

6 28.04.2011 Heard learned counsel for the petitioner and

learned counsel for the State.

Petitioner is alleged for leaving the jail without

authority in conspiracy of jail authorities for a period of

eight hours and for the same petitioner is in custody since

20.12.2007.

Having regard to the facts and circumstances of

the case, let the petitioner above named 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

the learned S.D.J.M., Barh in connection with Barh P.S.

Case No. 213 of 2005.

(Mandhata Singh, J.)

Bhardwaj