IN THE HIGH COURT OF JUDICATURE AT PATNA
Criminal Miscellaneous No.36996 of 2011
Bhola Yadav
Versus
The State Of Bihar
----------------------------------
2 21.11.2011 Heard counsel for the parties.
Allegation against this petitioner is
that he along with his associates had gone to a
liquor shop to realize ransom and on arrival of
the informant and other Police officials
succeeded to escape while his two associates
were caught with a bottle of Bear and liquor
for which petitioner remained in custody since
2.5.2011.
Thus, having regard to the facts and
circumstances of the case as well as submission
of the parties, 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 Sri Sunil Kumar, II, Judicial
Magistrate, 1st Class, Patna in Parsa Bazar
P.S. Case No. 148/2010.
AI ( Mandhata Singh, J.)