IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.2067 of 2011
GUNJAN THAKUR @ GUJJO THAKUR
Versus
THE STATE OF BIHAR
-----------
3 13.04.2011 Heard learned counsel for the petitioner as well as
learned counsel for the state.
Although petitioner is named in the FIR but none of the
person has seen the actual killing of the deceased and at best,
it is a case of last seen.
Taking into consideration the aforesaid facts and
circumstances, let the petitioner, namely, Gunjan Thakur @
Gujjo Thakur 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 Kahalgaon (Ghogha) P.S. Case No.
246 of 2010 to the satisfaction of Chief Judicial Magistrate,
Bhagalpur.
AKV/- (Hemant Kumar Srivastava,J.)