IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.7767 of 2011
SHIVAN MUKHIA & ANR.
Versus
THE STATE OF BIHAR
-----------
2/ 18.3.2011 Heard.
The petitioners are not named in the FIR and as regards
the commission of murder, the only circumstance which has been
indicated against the petitioners was that they were seen with the
deceased two and half years prior to the occurrence, considering
which, let petitioners Shivan Mukhia and Jilebi Mukhia be released
on bail on furnishing bail bond of Rs.10000/ (ten thousand) each
with two sureties of the like amount each to the satisfaction of
Additional Sessions Judge FTC IV, Supaul in Pratapganj P.S. Case
no. 12 of 2010 (S.T. No. 340 of 2010).
Anil/ ( Dharnidhar Jha, J.)