IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.20789 of 2011
Bhola @ Gama Mahaldar
Versus
The State Of Bihar
-----------
2 18-07-2011 Heard learned counsel for the petitioner as well as
learned counsel for the state.
Petitioner is not named in the first information report
and it appears from perusal of the impugned order that name of
this petitioner came in confessional statement of co-accused,
Raju Mahaldar who has already been granted privilege of bail
by order dated 09/12/2010 passed in Cr. Misc. No. 36027 of
2010.
Accordingly, the petitioner, namely, Bhola @ Gama
Mahaldar is directed to be released on bail on furnishing bail
bonds of Rs 10,000/- (ten thousand) with two sureties of the like
amount each in connection with Sadar (Muffasil) P.S. Case No.
211 of 20111 to the satisfaction of Chief Judicial Magistrate,
Purnea.
AKV/- (Hemant Kumar Srivastava,J.)