IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.2695 of 2011
DHRUB MAHTON @ DHRUB SINGH
Versus
THE STATE OF BIHAR
-----------
2 10.03.2011 Heard learned counsel for the petitioner as well as
learned counsel for the state.
Taking into consideration that name of this petitioner
came in this case on the basis of confessional statement of co-
accused, Deepen Yadav who has already been granted
privilege of bail and except the present case, only two criminal
cases had been instituted against the petitioner, let the
petitioner, namely, Dhrub Mahton @ Dhrub Singh be released
on bail on furnishing bail bond of Rs 10,000/- (ten thousand)
with two sureties of the like amount each in connection with
Manihari P.S. Case No. 117 of 2009 to the satisfaction of Sri
A.V. Singh, Judicial Magistrate-Ist Class, Katihar.
AKV/- (Hemant Kumar Srivastava,J.)