IN THE HIGH COURT OF JUDICATURE AT PATNA
Criminal Miscellaneous No.33633 of 2011
=============================================
Ram Ayodheya Singh
…. …. Petitioner/s
Versus
The State Of Bihar
…. …. Opposite Party/s
=============================================
2 24-10-2011 Heard learned counsel for the petitioner and learned
counsel for the State.
Petitioner is alleged for dropping the victim boy after
lifting him and then pressing him after twisting his back with
intention to kill. The victim was taken to Kalkotta. Submission of
the learned counsel for the petitioner is that after three and half
months, case is lodged allegedly after his recovery and petitioner
remained in custody since 07.07.2011.
Taking the same into consideration, prayer of the
petitioner for bail is allowed.
Let the above named petitioner 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 C.J.M.,
Bhojpur, Ara in connection with Tiyar P.S. Case No. 09 of 2011.
(Mandhata Singh, J)
Narendra Kumar/-