IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.14536 of 2011
1. KAILA YADAV
2. KHAGRA YADAV
-------------------- PETITIONERS
Versus
THE STATE OF BIHAR
-----------
2 22.6.2011 Heard learned counsel for the parties.
Allegedly informant was robbed while was
returning after sale of onion but the only
material as submitted against the petitioners is
confession of co-accused Shankar Sah made before
the Police.
Thus, having regard to the facts and
circumstances of the case, 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 Additional Sessions Judge-
II,Munger in Naya Ramnagar P.S. Case No.
147/2010.
AI ( Mandhata Singh, J.)