IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr Misc No 6571 of 2011
Shiv Kumar Mandal @ Shiv Shankar Mandal, son of Jai Lal Mandal,
Resident of village - Patwara (North), P S - Raj Nagar, District -
Madhubani - Petitioner
Versus
The State of Bihar - Opposite Party
-----------
2 11.03.2011 I A No 554 of 2011 has been filed in this bail application
praying for provisional bail to enable the petitioner to file his nomination
for the post of Mukhiya which period starts from 12th March, 2011 and the
last date is 18th March, 2011. This bail application is not likely to be
taken up in near future.
Considering the aforesaid fact, for a period of two weeks
from today, petitioner abovenamed is provisionally released on bail on his
furnishing bonds of Rs 10,000/- (Rupees Ten Thousand) with two sureties
of the like amount each to the satisfaction of the Chief Judicial
Magistrate, Madhubani in Rajnagar Police Station Case No 113 of 2009.
Petitioner would, accordingly, be required to surrender
before the Court for remand to judicial custody awaiting final orders of
this Court on 26th of March, 2011.
List this case For Admission on 28th of March, 2011.
Let the order of this Court be communicated to the Court
concerned by FAX at the cost of the petitioner.
M.E.H./ (Navaniti Prasad Singh)