IN THE HIGH COURT OF JUDICATURE AT PATNA
Criminal Miscellaneous No.34974 of 2011
Sanni Kumar Byahut
Versus
The State Of Bihar
----------------------------------
2 8.11.2011 Heard counsel for the parties.
The only material against this
petitioner is confession made by co-accused
Guddu Kumar before the Police who has already
been allowed bail.
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 Chief Judicial Magistrate,
Saran at Chapra in Bhagwan Bazar P.S. Case No.
170/2010.
AI ( Mandhata Singh, J.)