IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.9200 of 2011
SUBHASH SINGH
Versus
THE STATE OF BIHAR
-----------
02 30.03.2011 Heard learned counsel for the petitioner as well as learned
Additional Public Prosecutor for the State.
Even if, the prosecution story assumed to be true, then also,
it is co-accused Sunil Singh, who opened fire on the informant causing
fire arm injury to him.
Taking into consideration the above stated facts and
circumstances, let the petitioner be released on bail on furnishing bail
bonds of Rs. 10,000/- (Ten Thousand) with two sureties of the like
amount each to the satisfaction of Additional Chief Judicial
Magistrate, Danapur, Patna in connection with Bikram P.S. Case No.
147 of 2010.
Shahzad (Hemant Kumar Srivastava, J )