IN THE HIGH COURT OF JUDICATURE AT PATNA
Criminal Miscellaneous No.19889 of 2011
Khurul Singh @ Mahesh Singh @ Mukesh Singh
Versus
The State Of Bihar
----------------------------------
3 23.9.2011 Heard learned counsel for the parties.
The only evidence in this case is
confession of this petitioner made before the
Police.
Thus, having regard to the facts and
circumstances of the case as well as submission
of the parties, the above named petitioner is
directed to be released on bail on furnishing
bail bond of Rs. 10,000/- (ten thousand) with
two sureties of the like amount each to the
satisfaction of Chief Judicial Magistrate,
Bhojpur at Ara in Udwant Nagar P.S. Case No. 14
of 2011.
AI ( Mandhata Singh, J.)