IN THE HIGH COURT OF JUDICATURE AT PATNA
Criminal Miscellaneous No.27331 of 2011
Munna Thakur
Versus
The State Of Bihar
----------------------------------
02. 25.08.2011 Heard learned counsel for the petitioner and
learned counsel for the State.
Submission of learned counsel for the petitioner is
that the only material against this petitioner is confession of
co-accused as recovery shown of Rs.76,690/- cannot be
believed stolen money in absence of T.I. Parade to be
conducted in the case. Petitioner remained in custody since
25.4.2011.
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, Araria in
connection with Jokihat P. S. Case No.34 of 2011.
Vikash (Mandhata Singh, J.)