IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.18918 of 2011
MITHLESH JHA @ NUTAN JHA
Versus
THE STATE OF BIHAR
-----------
02. 16.06.2011 Heard learned counsel for the petitioner and
learned Additional Public Prosecutor for the State.
Petitioner is one of the named accused in
this case with allegation of dictating his associates to
shot at and kill brother of the informant, in
compliance, three non-petitioners have given fatal
blows. One of them Mukesh Jha has already been
granted privilege by a Bench of this Hon’ble Court in
Cr. Misc. No. 13549/2010 dated 30.04.2010.
Considering the facts and circumstances of
the case, let the petitioner namely, Mithilesh Jha @
Nutan Jha, be enlarged on bail furnishing bail bond of
Rs. 10,000/- (ten thousand only) with two sureties of
the like amount each to the satisfaction of 2nd
Additional Sessions Judge, Khagaria, in connection
with Parabatta P.S. Case No. 161/2009, S. C. No.
102/2011, with additional condition, if any, imposed
by the court concerned, ensuring early disposal of the
case
Rajeev/ ( Akhilesh Chandra, J.)