Patna High Court – Orders
Chathu Nutt vs The State Of Bihar on 17 November, 2011
IN THE HIGH COURT OF JUDICATURE AT PATNA
Criminal Miscellaneous No.35748 of 2011
Chathu Nutt
Versus
The State Of Bihar
----------------------------------
3 17.11.2011 Heard counsel for the parties.
The only material against this
petitioner is confessional statement made
before the Police, hence is allowed bail.
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, Ara
(Bhojpur) in Bihiya P.S. Case No. 144 of 2010.
AI ( Mandhata Singh, J.)