High Court Patna High Court - Orders

Sushil Mahto vs The State Of Bihar on 11 November, 2011

Patna High Court – Orders
Sushil Mahto vs The State Of Bihar on 11 November, 2011
                        IN THE HIGH COURT OF JUDICATURE AT PATNA
                                    Criminal Miscellaneous No.35398 of 2011
                     =============================================

Sushil Mahto
…. …. Petitioner/s
Versus
The State Of Bihar
…. …. Opposite Party/s
=============================================

2 11-11-2011 Heard learned counsel for the petitioner and learned

counsel for the State.

The only material against this petitioner is confession

made before the Police followed by recovery but of cash (currency

notes) claimed by the petitioner and he remained in custody since

11.06.2011.

Taking the same into consideration, prayer of the

petitioner is allowed.

Let the above named petitioner 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 C.J.M.,

Purnea in connection with Barhara P.S. Case No. 50 of 2011.

(Mandhata Singh, J)
Shailendra Bhushan
Prasad/-