IN THE HIGH COURT OF JUDICATURE AT PATNA
Criminal Miscellaneous No.12764 of 2011
Subodh Kumar Bind @ Subodh Kumar
Versus
The State Of Bihar
----------------------------------
3 10.8.2011 Heard learned counsel for the parties.
The submission of learned counsel for
the petitioner is that save and except
confession made by co-accused Ajit Bind, there
is no material in the case to involve in the
incident and petitioner remained in custody
since 2.12.2010.
Thus, having regard to the facts and
circumstances of the case as well as submission
of the parties, the above named petitioner is
directed to 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 A.K.Pandey, Railway
Judicial Magistrate, Kiul, Lakhisarai in
G.R.P.KIUL P.S. Case No. 33 OF 2010.
AI ( Mandhata Singh, J.)