IN THE HIGH COURT OF JUDICATURE AT PATNA
Criminal Miscellaneous No.33899 of 2011
=============================================
Birju @ Birendra Kumar
…. …. Petitioner/s
Versus
The State Of Bihar
…. …. Opposite Party/s
=============================================
2 25-10-2011 Heard learned counsel for the petitioner and learned
counsel for the State.
The only material against this petitioner is confession
of co-accused made before the Police.
Hence, prayer of the petitioner for bail is allowed.
Let the above named petitioner 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.,
Hajipur at Vaishali in connection with Hajipur Town P.S. Case
No. 613 of 2010.
(Mandhata Singh, J)
Shailendra Bhushan
Prasad/-