IN THE HIGH COURT OF JUDICATURE AT PATNA
Criminal Miscellaneous No.21433 of 2011
Mithilesh Kumar @ Mithilesh Kumar Nirala
Versus
The State Of Bihar
----------------------------------
3 2.9.2011 Heard learned counsel for the parties.
Petitioner’s name if really has
appeared in the case then only in confession
made by one co-accused Pradeep Kumar 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 Additional Chief Judicial
Magistrate, Hilsa (Nalanda) in Hilsa P.S. Case
No. 41 of 2010.
AI ( Mandhata Singh, J.)