Patna High Court – Orders
Ramanand Mandal vs The State Of Bihar on 16 March, 2011
IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.3550 of 2011
RAMANAND MANDAL
Versus
THE STATE OF BIHAR
-----------
2 16.03.2011 Heard.
Taking into consideration that the name of the petitioner
came in this case in confessional statement of Raju Sharma who has
already been granted privilege of bail by this Court, let the petitioner,
namely, Ramanand Mandal be released on bail on furnishing bail bonds
of Rs.10,000/-(Ten Thousand) with two sureties of the like amount each,
to the satisfaction of C.J.M., Araria in connection with Narpatganj
(Fulkaha) P.S. Case No. 190 of 2006.
(Hemant Kumar Srivastava, J.)
PN