Patna High Court – Orders
Brajesh Kumar vs The State Of Bihar on 24 August, 2011
IN THE HIGH COURT OF JUDICATURE AT PATNA
Criminal Miscellaneous No.27243 of 2011
Brajesh Kumar
Versus
The State Of Bihar
----------------------------------
02. 24.08.2011 Heard learned counsel for the petitioner and
learned counsel for the State.
Petitioner has been found in association with co-
accused Shiku @ Botal Mahto @ Botal Singh @ Shashi
Kapur Kushwaha, who is habitual thief, but he remained in
custody since 12.5.2011.
Accordingly, let the above named petitioner 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 the Chief Judicial Magistrate, Bhojpur,
Ara in connection with Ara Nawada P. S. Case No.441 of
2010.
Vikash (Mandhata Singh, J.)