IN THE HIGH COURT OF JUDICATURE AT PATNA
Criminal Miscellaneous No.16585 of 2011
Jai Lal Bhagat
Versus
The State Of Bihar
----------------------------------
3 05-09-2011 Heard learned counsel for the petitioner as well as
learned Additional Public Prosecutor for the state.
Taking into consideration that the petitioner is
neither named in the FIR nor anything has been recovered
from his conscious possession and except the information
furnished by an spy as well as confessional statement, there is
nothing against the petitioner, let the petitioner, namely, Jai Lal
Bhagat be released on bail on furnishing bail bonds of Rs
10,000/- (ten thousand) with two sureties of the like amount
each in connection with Kanti P.S. Case No. 193 of 2010
corresponding to Sessions Trial No. 700 of 2010 to the
satisfaction of 5th Additional Sessions Judge, Muzaffarpur.
AKV/- ( Hemant Kumar Srivastava,J.)