High Court Patna High Court - Orders

Shiv Narain Thakur vs The State Of Bihar on 4 November, 2011

Patna High Court – Orders
Shiv Narain Thakur vs The State Of Bihar on 4 November, 2011
                        IN THE HIGH COURT OF JUDICATURE AT PATNA
                              Criminal Miscellaneous No.32093 of 2011
                                         Shiv Narain Thakur
                                               Versus
                                        The State Of Bihar
                                               -----------

03/ 04.11.2011 Heard learned counsel for the petitioner as well as learned

Addl. Public Prosecutor for the State.

Taking into consideration that petitioner is in jail custody

since 21.7.2011 and nothing has been recovered from his conscious

possession, let the petitioner, Shiv Narain Thakur, 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,

Muzaffarpur in Siwaipatti P.S. Case no. 57/2011.

      shahid                                       (Hemant Kumar Srivastava,J)