IN THE HIGH COURT OF JUDICATURE AT PATNA
Criminal Miscellaneous No.28600 of 2011
Mukesh Kumar @ Mukesh Singh
Versus
The State Of Bihar
----------------------------------
03. 04.11.2011 Heard learned counsel for the petitioner and learned counsel for
the State.
Allegation of withdrawing Rs.85,000/- through informant’s
ATM Card is denied with further submission that for the allegation
petitioner remained in custody since 31.5.2011, taking the same into
consideration petitioner is allowed bail.
Accordingly, let the above named petitioner 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 the Chief Judicial
Magistrate, Bhojpur at Ara in connection with Piro P. S. Case No.99 of
2010.
Vikash ( Mandhata Singh, J.)