IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.21392 of 2011
Chanchal Kumar Singh
Versus
The State Of Bihar
-----------
2 19.7.2011 Heard learned counsel for the parties.
Petitioner’s name appeared in the case
in confession made by co-accused before the
Police.
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 Chief Judicial Magistrate, Saran
(Chapra) in Mashrakh P.S. Case No. 50/2011.
AI ( Mandhata Singh, J.)