Patna High Court Cr.Misc. No.27510 of 2011 (2) dt.29-08-2011
IN THE HIGH COURT OF JUDICATURE AT PATNA
Criminal Miscellaneous No.27510 of 2011
======================================================
1. Gyani Yadav
2. Bhindi Yadav
…. …. Petitioner/s
Versus
The State Of Bihar
…. …. Opposite Party/s
======================================================
2 29-08-2011 Heard learned counsel for the petitioners and learned
counsel for the State.
The only material against the petitioners is confession
of co-accused before the police.
Taking that into consideration, prayer of the
petitioner for bail is allowed.
Let the above named petitioners be enlarged 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 C.J.M.,
Jamui in connection with Jhajha P.S. Case No. 26 of 2004.
(Mandhata Singh, J)
Shailendra Bhushan
Prasad/-