IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr. Misc. No.45195 of 2010
PINTU MAHTO @ TUNTUN MAHTO
Versus
THE STATE OF BIHAR
-----------
3/ 18.04.2011 Heard learned counsel for the petitioner and learned
counsel for the State.
Petitioner’s name appeared in the case only on
confession of co-accused Sumant Kumar.
Taking that into consideration, prayer of the petitioner
for bail is allowed.
Let the above named petitioner be 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 C.J.M., Nawada in connection with Kouwakol
(Rupau) P.S. Case No. 131.
Shail ( Mandhata Singh, J.)