IN THE HIGH COURT OF JUDICATURE AT PATNA
CR. APP (SJ) No.766 of 2010
VIJAY SINGH @ VIJAY KUMAR SINGH
Versus
THE STATE OF BIHAR
-----------
02. 26.08.2010 This appeal will be heard.
Call for the L.C.R
Learned counsel for the appellant submits
that during the pendency of the appeal appellant was
on bail.
In the facts and circumstances, during the
pendency of the appeal, appellant Vijay Singh @
Vijay Kumar Singh is admitted to bail on furnishing
bail bond of Rs.10,000/- (Ten thousand) with two
sureties of the like amount each to the satisfaction of
the 3rd Addl. Sessions Judge, Gopalganj in
connection with Sessions Trial No.368 of 2004/192
of 2009.
(C.M. Prasad, J.)
Mkr.