IN THE HIGH COURT OF JUDICATURE AT PATNA
CRIMINAL MISCELLANEOUS NO.24404 OF 2011
LALU MANDAL SON OF LATE GOPI MANDAL, R/O VILL-
MAHISWA, P.S.- FALKA, DISTRICT- KATIHAR
VERSUS
THE STATE OF BIHAR
----------------------------------
2 05/08/2011 Heard Mr. Md. Musowir, learned counsel for
the petitioner and learned APP for the State.
The petitioner seeks bail in a case registered
under Section 392 of the Indian Penal Code against
Shrawan Mandal and Kishore Mandal. In course of
investigation the petitioner was caught and he was
put on test identification parade but the informant
has failed to identify him. The informant identified one
Kishore Mandal.
Considering the facts and circumstances of
the case, the petitioner above named is directed to be
released on furnishing of bail bond of Rs. 10,000/-
(ten thousand) with two sureties of the like amount
each to the satisfaction of the learned
C.J.M./concerned Court, Katihar in connection with
Falka P.S. Case No. 74 of 2011.
(Shyam Kishore Sharma, J.)
avin