IN THE HIGH COURT OF JUDICATURE AT PATNA
Criminal Miscellaneous No.27546 of 2011
Mantun Kumar Yadav @ Mantu Yadav
Versus
The State Of Bihar
----------------------------------
02. 29.08.2011 Heard learned counsel for the petitioner and
learned counsel for the State.
The only material against this petitioner is
confession made by co-accused before police.
Accordingly, 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 Sri Shubhash Chandra, Judicial
Magistrate, Ist Class, Begusarai in connection with
Begusarai Nagar P. S. Case No.456 of 2009.
Vikash (Mandhata Singh, J.)