High Court Patna High Court - Orders

Rajesh Kumar Sinha vs The State Of Bihar on 21 April, 2011

Patna High Court – Orders
Rajesh Kumar Sinha vs The State Of Bihar on 21 April, 2011
                 IN THE HIGH COURT OF JUDICATURE AT PATNA
                             Cr.Misc. No.11570 of 2011
                               RAJESH KUMAR SINHA
                                          Versus
                                THE STATE OF BIHAR
                                        -----------

2 21.04.2011 Heard learned counsel appearing for the

petitioners as well as Additional Public Prosecutor for

the State.

It would appear from perusal of the

impugned order of learned Sessions Judge that except

the so-called confessional statement of co-accused,

there is nothing against the petitioner.

Let the petitioner, namely, Rajesh Kumar

Sinha 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 C.J.M., Munger

in connection with Kotwali P.S. Case No.3 of 2011.

(Hemant Kumar Srivastava, J.)
PN