IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.20093 of 2011
Mohan Kumar Mandal @ Mohan Mandal
Versus
The State Of Bihar
-----------
02/ 14.07.2011 Heard learned counsel for the petitioner as well as learned
Addl. Public Prosecutor for the State.
Taking into consideration that the petitioner is in jail
custody since 15.12.2010 on the allegation that one sim card of
Uninor company was recovered from his conscious possession
whereas as per prosecution case stolen sim was of Nokia company, let
the petitioner, Mohan Kumar Mandal @ Mohan Mandal, be released
on bail on furnishing bail bonds of Rs 10,000/- with two sureties of
the like amount each to the satisfaction of the Chief Judicial
Magistrate, Madhepura in Madhepura P.S. Case no. 492/2010.
shahid (Hemant Kumar Srivastava,J)