IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.17281 of 2011
Sunil Prasad
Versus
The State Of Bihar
-----------
03/ 08.07.2011 Heard learned counsel for the petitioner as well as learned
Addl. Public Prosecutor for the State.
Taking into consideration that the petitioner is not named in
the first information report nor the person who was caught by the
informant just after alleged occurrence disclosed name of the
petitioner but subsequently, name of this petitioner surfaced in course
of investigation, let the petitioner, Sunil Prasad, be released on bail on
furnishing bail bonds of Rs 10,000/- with two sureties of the like
amount each to the satisfaction of the Chief Judicial Magistrate, Siwan
in Basantpur P.S. Case no. 95/2010.
shahid (Hemant Kumar Srivastava,J)