IN THE HIGH COURT OF JUDICATURE AT PATNA
Criminal Miscellaneous No.14458 of 2011
Md. Tezbul @ Pahalwan
Versus
The State Of Bihar
3/ 04.08.2011
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.
Taking that into consideration, prayer of the
petitioner for bail is allowed.
Let the above named petitioner be enlarged on
bail on furnishing bail bond of Rs. 10,000/- (ten thousand)
with two sureties of the like amount each to the
satisfaction of Ist Addl. Sessions Judge, Bhagalpur in
connection with S.T. No. 943 of 2010 arising out of
Bhagalpur G.R.P.S. Case No. 52 of 2009.
shail (Mandhata Singh, J.)