IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.19666 of 2011
Sanjay Singh
Versus
The State Of Bihar
-----------
2 1.7.2011 Heard learned counsel for the parties.
Petitioner is not named in the case nor
named by the victim boy who was known to
petitioner rather he had some talk with him in
the market.
Thus, having regard to the facts and
circumstances of the case, the above named
petitioner is directed to 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 7th Additional
Sessions Judge, East Champaran at Motihari in
S.T.no. 436 of 2010.
AI ( Mandhata Singh, J.)