IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.11428 of 2011
1. Umesh Malik son of Babloo Malik
2. Ganesh Malik son of Late Maksudan Malik.
Versus
The State Of Bihar
-----------
4 12.08.2011 Heard learned counsel for the petitioners and learned
counsel for the State.
Save and except confession of co-accused Rajesh
Malik, there is no material to connect the petitioners with the
accident.
Considering the aforesaid facts and circumstances of
the case, let the petitioners, above named, be released on bail on
furnishing bail bonds of Rs. 10,000/- (ten thousand) each with
two sureties of the like amount each to the satisfaction of Chief
Judicial Magistrate, Darbhanga, in connection with Biraul P.S.
Case No. 175 of 2010.
Md. Ibrarul ( Mandhata Singh, J.)