IN THE HIGH COURT OF JUDICATURE AT PATNA
Criminal Miscellaneous No.12524 of 2011
Munna Yadav
Versus
The State Of Bihar
----------------------------------
3 2.8.2011 Heard learned counsel for the parties.
The submission of learned counsel for
the petitioner is that save and except
suspicion there is no material against the
petitioner.
In the circumstances, the above named
petitioner is directed to 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 Chief Judicial
Magistrate, Jehanabad in Pali P.S. Case No. 70
of 2010.
AI ( Mandhata Singh, J.)