IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr. Misc. No.7795 of 2011
Rajan Kumar Singh @ Rajan Singh
Versus
The State Of Bihar
with
Cr. Misc. No.7906 of 2011
Md. Maksud
Versus
The State Of Bihar
-----------
3/ 11.07.2011 Heard learned counsel for the petitioners and
learned counsel for the State.
The only material against these petitioners is
confession of co-accused, Md. Moti.
Taking the same into consideration, prayer of the
petitioners for bail is allowed.
Let the above named petitioners be enlarged on
bail on furnishing bail bond of Rs. 10,000/- (ten thousand)
each with two sureties of the like amount each to the
satisfaction of S.D.J.M., Pupri at Sitamarhi in connection
with Pupri P.S. Case No. 207 of 2010.
shail (Mandhata Singh, J.)