IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.10317 of 2011
Sujeet Prasad
Versus
The State Of Bihar
-----------
3 18.7.2011 Heard learned counsel for the parties.
Theft of two she-buffalo and one calf is
denied, one of the she-fallows is recovered but
not from the petitioner. Petitioner remained in
custody since 6.1.2011, hence is allowed bail.
Thus, having regard to the facts and
circumstances of the case, 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, Nalanda at Biharsharif in Laheri
P.S. Case No. 185 of 2010.
AI ( Mandhata Singh, J.)