IN THE HIGH COURT OF JUDICATURE AT PATNA
Criminal Miscellaneous No.18805 of 2011
=============================================
1. Ghoulu Das
2. Sanjay Das
…. …. Petitioner/s
Versus
The State Of Bihar
…. …. Opposite Party/s
=============================================
5 22-11-2011 Heard learned counsel for the petitioners and learned
counsel for the State.
Save and except suspicion, there is no material in the
case diary to involve the petitioners in the incident.
Hence, prayer of the petitioners for bail is allowed.
Let the above named petitioners be released on bail
on furnishing bail bond of Rs. 10,000/- (ten thousand) each with
two sureties of the like amount each to the satisfaction of
A.C.J.M., Naugachia in connection with Bihpur P.S. Case No. 413
of 2010.
(Mandhata Singh, J)
Shailendra Bhushan
Prasad/-