High Court Patna High Court - Orders

Sintu Kumar vs The State Of Bihar on 3 November, 2011

Patna High Court – Orders
Sintu Kumar vs The State Of Bihar on 3 November, 2011
                      IN THE HIGH COURT OF JUDICATURE AT PATNA
                           Criminal Miscellaneous No.27275 of 2011
                                          Sintu Kumar
                                              Versus
                                     The State Of Bihar
                                 ----------------------------------

3 3.11.2011 Heard counsel for the parties.

Considering the merit of allegation an

option was given to petitioner to renew his

prayer for bail after two months by Additional

Sessions Judge-II, Patna on 13.7.2011 while

refusing bail. Now more than three and half

months elapsed, hence petitioner is allowed

bail.

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 Chief Judicial Magistrate,

Patna in Dhanarua P.S. Case No. 109 of 2011.

AI                                                          ( Mandhata Singh, J.)