IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.12166 of 2011
SANTOSH DAS
Versus
THE STATE OF BIHAR
-----------
02 28.04.2011 Learned counsel for the petitioner is permitted to make
necessary correction in prayer portion of his application within
course of the day.
Heard learned counsel for the petitioner as well as
learned Additional Public Prosecutor for the State.
Taking into consideration that neither petitioner is
named in the first information report nor anything has been
recovered from his conscious possession and except the so-called
confessional statement of co-accused, there is nothing against the
petitioner, let the petitioner be released on bail on furnishing bail
bonds of Rs. 10,000/- (Ten Thousand) with two sureties of the like
amount each to the satisfaction of Chief Judicial Magistrate,
Munger in connection with Dharhara P.S. Case No. 36 of 2011.
Shahzad (Hemant Kumar Srivastava, J )