IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.15699 of 2011
Rakesh Kumar @ Rakku, S/O-Late Awadh Sah
Versus
The State Of Bihar
-----------
03 03.08.2011 Heard learned counsel for the petitioner as well as
learned Additional Public Prosecutor for the State.
Taking into consideration that petitioner is in jail
custody since 20.01.2011 and admittedly, nothing has been delivered
either to petitioner or any other person, 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, Danapur in connection with Danapur P.S.
Case No. 399 of 2010.
SHAHZAD ( Hemant Kumar Srivastava, J.)