IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.19137 of 2011
1. Ravindra Bhagat
2. Virendra Kumar Bibhakar @ Virendra Bhagat
----------------------- Petitioner
Versus
The State Of Bihar
-----------
3 1.7.2011 Heard learned counsel for the parties.
Petitioners are named by co-accused in
his confession made before the Police.
Petitioners have no concern with the seized
extremist’s literature or substance meant for
manufacturing explosive substance.
Thus, having regard to the facts and
circumstances of the case, the above named
petitioners are directed to be released on bail
on furnishing bail bond of Rs. 10,000/- (ten
thousand) each with two sureties of the like
amount each to the satisfaction of Sub-
Divisional Judicial Magistrate, West,
Muzaffarpur in Paroo P.S. Case No. 78 of 2010.
AI ( Mandhata Singh, J.)