IN THE HIGH COURT OF JUDICATURE AT PATNA
Criminal Miscellaneous No.33893 of 2011
Ram Narayan Sahu
Versus
The State Of Bihar
----------------------------------
2 25.10.2011 Heard counsel for the parties.
Petitioner is not the assailant of the
deceased and is in custody since 7.6.2011.
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,
Madhubani in Khajauli P.S. Case No. 72/11.
AI ( Mandhata Singh, J.)