IN THE HIGH COURT OF JUDICATURE AT PATNA
Criminal Miscellaneous No.20848 of 2011
Mithilesh Kumar, S/O-Surendra Prasad Yadav
Versus
The State Of Bihar
----------------------------------
03 26.08.2011 Heard learned counsel for the petitioner as well as learned
Additional Public Prosecutor for the State.
Although, petitioner is named in the first information report
but according to prosecution case itself, it was co-accused Surendra
Prasad Yadav who opened fire on the deceased. The petitioner is none
else than son of the deceased.
Considering the aforesaid facts and circumstances as well as
submissions of the parties, 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, Patna in connection with Parsa Bazar P.S. Case No. 45 of
2010.
SHAHZAD (Hemant Kumar Srivastava, J)