IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.16492 of 2011
Sheo Bachan Singh
Versus
The State Of Bihar
-----------
4/ 27.06.2011 Heard learned counsel for the petitioner and
learned counsel for the State.
The only material against this petitioner is
confessional statement of co-accused namely, Maheshwar
Tiwary.
Considering the same, prayer of the petitioner for
bail is allowed.
Let the above named petitioner be enlarged on
bail on furnishing bail bond of Rs. 10,000/- (ten thousand)
with two sureties of the like amount each to the satisfaction
of J.M., Motihari bearing Trial No. 1374 of 2010 in
connection with Ghorasahan P.S. Case NO. 112 of 1993.
shail (Mandhata Singh, J.)