IN THE HIGH COURT OF JUDICATURE AT PATNA
Criminal Miscellaneous No.20935 of 2011
Lalo Mandal @ Lalo Kumar Mandal
Versus
The State Of Bihar
----------------------------------
3 20-09-2011 Heard learned counsel for the petitioner as well as
learned Additional Public Prosecutor for the State.
Although learned Addl. Sessions Judge-Ist,
Madhepura has referred so many paragraphs of the case diary
in impugned order dated 09-05-2011 but he has not taken pain
to refer the materials which have come in the aforesaid
paragraphs of the case diary.
Although carbon copy of the case diary has been
received but the same is not legible.
Learned counsel appearing for the petitioner submits
that the petitioner is in jail custody since 14-02-2011 and except
the confessional statement of co-accused, there is nothing
against him.
In view of the aforesaid submission of learned counsel
for the petitioner, the petitioner, namely, Lalo Mandal @ Lalo
Kumar Mandal is directed to be released on bail on furnishing
bail bonds of Rs 10,000/- (ten tnhousand) with two sureties of
the like amount each in connection with Puraini P.S. Case No.
14 of 2011 to the satisfaction of Chief Judicial Magistrate,
Madhepura subject to condition that before releasing the
petitioner, the learned Chief Judicial Magistrate, Madhepura
would verify the above-said submission of learned counsel for
-2-
the petitioner and if except the confessional statement of
petitioner as well as other accused persons, anything more is
found against the petitioner, then in that circumstance, the
petitioner shall not be released on bail.
AKV/- (Hemant Kumar Srivastava,J.)