High Court Patna High Court - Orders

Birju @ Birendra Kumar vs The State Of Bihar on 25 October, 2011

Patna High Court – Orders
Birju @ Birendra Kumar vs The State Of Bihar on 25 October, 2011
                        IN THE HIGH COURT OF JUDICATURE AT PATNA
                                    Criminal Miscellaneous No.33899 of 2011
                     =============================================

Birju @ Birendra Kumar
…. …. Petitioner/s
Versus
The State Of Bihar
…. …. Opposite Party/s
=============================================

2 25-10-2011 Heard learned counsel for the petitioner and learned

counsel for the State.

The only material against this petitioner is confession

of co-accused made before the Police.

Hence, prayer of the petitioner for bail 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.,

Hajipur at Vaishali in connection with Hajipur Town P.S. Case

No. 613 of 2010.

(Mandhata Singh, J)
Shailendra Bhushan
Prasad/-