IN THE HIGH COURT OF JUDICATURE AT PATNA
Criminal Miscellaneous No.23900 of 2011
Sonu Kumar & Anr
Versus
The State Of Bihar
-----------
02/ 01.08.2011 Heard learned counsel for the petitioners as well as
learned Addl. Public Prosecutor for the State.
Submission on behalf of the petitioners is that nothing
has been recovered from conscious possession of these petitioners
and petitioners are languishing in jail custody since 19.4.2011
whereas some co-accused persons have already been granted
privilege of bail.
Considering aforesaid facts and circumstances as well as
submissions of the parties, let the petitioners, Sonu Kumar and
Vikky Kumar, be released on bail on furnishing bail bonds of Rs
10,000/- each with two sureties of the like amount each to the
satisfaction of the Chief Judicial Magistrate, Patna in Shastrinagar
P.S. Case no. 121/2011.
shahid (Hemant Kumar Srivastava,J)