IN THE HIGH COURT OF JUDICATURE AT PATNA
Criminal Miscellaneous No.42359 of 2010
Deepak Kumar @ Dipu
Versus
State Of Bihar
----------------------------------
05. 20.09.2011 Heard learned counsel for the petitioner and
learned counsel for the State.
The only material against this petitioner is his
confession made before the police.
Accordingly, 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 the Chief Judicial Magistrate, Nawada in
connection with Pakribarwan P. S. Case No.96 of 2010.
Vikash (Mandhata Singh, J.)