High Court Patna High Court - Orders

Mithilesh Kumar vs The State Of Bihar on 26 August, 2011

Patna High Court – Orders
Mithilesh Kumar vs The State Of Bihar on 26 August, 2011
                       IN THE HIGH COURT OF JUDICATURE AT PATNA
                            Criminal Miscellaneous No.20848 of 2011
                           Mithilesh Kumar, S/O-Surendra Prasad Yadav
                                                 Versus
                                        The State Of Bihar
                                    ----------------------------------

03 26.08.2011 Heard learned counsel for the petitioner as well as learned

Additional Public Prosecutor for the State.

Although, petitioner is named in the first information report

but according to prosecution case itself, it was co-accused Surendra

Prasad Yadav who opened fire on the deceased. The petitioner is none

else than son of the deceased.

Considering the aforesaid facts and circumstances as well as

submissions of the parties, let the petitioner be released on bail on

furnishing bail bonds of Rs. 10,000/- (Ten Thousand) with two

sureties of the like amount each to the satisfaction of Chief Judicial

Magistrate, Patna in connection with Parsa Bazar P.S. Case No. 45 of

2010.

     SHAHZAD                      (Hemant Kumar Srivastava, J)