IN THE HIGH COURT OF JUDICATURE AT PATNA
Criminal Miscellaneous No.23227 of 2011
Sanjeev Kumar @ Puttu Mishra
Versus
The State Of Bihar
----------------------------------
2 2.8.2011 Heard learned counsel for the parties.
Save and except confession made by Prem
Govind Tiwary and Jai Narayan Tiwary before the
Police, there is no material against the
petitioner.
In the circumstances, the above named
petitioner is directed to 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 Chief Judicial
Magistrate, Motihari, East Champaran in
Motihari (Town) P.S. Case No. 371/04.
AI ( Mandhata Singh, J.)