IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.9095 of 2011
SAROJ SINGH
Versus
THE STATE OF BIHAR
-----------
02/ 29.03.2011 Heard learned counsel for the petitioner as well as learned
Addl. P.P. for the State.
Taking into consideration that neither the petitioner is
named in the first information report nor anything has been recovered
from his conscious possession, let the petitioner Saroj Singh be
released on bail on furnishing bail bonds of Rs 10,000/- with two
sureties of the like amount each to the satisfaction of the Chief
Judicial Magistrate, Khagaria in connection with Suppl. Gogri P.S.
Case no. 52 of 2009.
shahid (Hemant Kumar Srivastava,J)