High Court Patna High Court - Orders

Sanjiv Singh @ Kaila vs State Of Bihar on 7 July, 2008

Patna High Court – Orders
Sanjiv Singh @ Kaila vs State Of Bihar on 7 July, 2008
                      IN THE HIGH COURT OF JUDICATURE AT PATNA
                             Cr.Misc. No.24906 of 2008
                                SANJIV SINGH @ KAILA
                                       Versus
                                   STATE OF BIHAR
                                    -----------

2. 7.7.2008 Heard.

Regard being had to the fact that the

allegations are general and on that grounds some

of the accused persons have been granted bail by

various Benches of this Court including the

present Bench, let the above named petitioner be

released from custody on furnishing bond of

Rs.10,000/-(ten thousand) with two sureties of

the like amount each to the satisfaction of

A.C.J.M.Lakhisarai in Lakhisarai P.S.Case no.317

of 2003.

( Dharnidhar Jha, J. )
B.Kr.