IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.6984 of 2011
PAPPU SINGH @ AJAY KUMAR
Versus
THE STATE OF BIHAR
-----------
2 06.04.2011 Heard learned counsel for the petitioner as well as
learned Additional Public Prosecutor for the State.
Taking into consideration that none of the person has
sustained any type of injury in the alleged crime, let the petitioner,
namely, Pappu Singh @ Ajay Kumar 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 learned
C.J.M., Jehanabad in connection with Jehanabad P.S. Case No.645
of 2010.
(Hemant Kumar Srivastava, J.)
PN