IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.22425 of 2011
Sudhir Singh
Versus
The State Of Bihar
-----------
2 27-07-2011 Heard learned counsel for the petitioner as well as
learned Additional Public Prosecutor for the state.
Taking into consideration that the petitioner is in jail
custody since 20.07.2010 and as per prosecution case itself, it
was co-accused, Vijay Singh who opened fire and so far as the
petitioner is concerned, there is no allegation of firing against
him, let the petitioner, namely, Sudhir Singh be released on bail
on furnishing bail bonds of Rs 10,000/- (ten thousand) with two
sureties of the like amount each in connection with Maner P.S.
Case No. 193 of 2010 to the satisfaction of Additional Chief
Judicial Magistrate, Danapur.
AKV/- ( Hemant Kumar Srivastava,J.)