High Court Patna High Court - Orders

Sanjeev Kumar @ Puttu Mishra vs The State Of Bihar on 2 August, 2011

Patna High Court – Orders
Sanjeev Kumar @ Puttu Mishra vs The State Of Bihar on 2 August, 2011
                  IN THE HIGH COURT OF JUDICATURE AT PATNA
                       Criminal Miscellaneous No.23227 of 2011
                            Sanjeev Kumar @ Puttu Mishra
                                          Versus
                                 The State Of Bihar
                             ----------------------------------

2 2.8.2011 Heard learned counsel for the parties.

Save and except confession made by Prem

Govind Tiwary and Jai Narayan Tiwary before the

Police, 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, Motihari, East Champaran in

Motihari (Town) P.S. Case No. 371/04.

AI                                                      ( Mandhata Singh, J.)