IN THE HIGH COURT OF JUDICATURE AT PATNA
CR. REV. No.647 of 2011
Sanjay Singh, son of Chatu Singh, resident of village-Nima,
P.S.-Sasaram, District- Rohtas at Sasaram.
Versus
The State Of Bihar .
-----------
4. 08.08.2011 This application will be heard.
Admit.
Call for the records of Cr. Appeal No.18/2005
from the court of learned Additional Sessions Judge,
F.T.C.II, Rohtas at Sasaram alongwith the record of the
trial court in connection with G.R. Case No.2072/96, Trial
No.185/04 arising out of Kochas (Parsathua) P.S. Case
No.104/96.
Put up this case after receipt of the same.
During the pendency of this application, the
petitioner is directed to be released on bail on furnishing
bail bonds of Rs.7,000/-with two sureties of the like
amount each to the satisfaction of learned Sub-Divisional
Judicial Magistrate, Sasaram in connection with G.R. Case
No.2072/96, Trial No.185/04 arising out of Kochas
(Parsathua) P.S. Case No.104/96.
V.K. Pandey ( Amaresh Kumar Lal, J.)