High Court Patna High Court - Orders

Sonu Kumar & Anr vs The State Of Bihar on 1 August, 2011

Patna High Court – Orders
Sonu Kumar & Anr vs The State Of Bihar on 1 August, 2011
                         IN THE HIGH COURT OF JUDICATURE AT PATNA
                              Criminal Miscellaneous No.23900 of 2011
                                        Sonu Kumar & Anr
                                               Versus
                                        The State Of Bihar
                                             -----------

02/ 01.08.2011 Heard learned counsel for the petitioners as well as

learned Addl. Public Prosecutor for the State.

Submission on behalf of the petitioners is that nothing

has been recovered from conscious possession of these petitioners

and petitioners are languishing in jail custody since 19.4.2011

whereas some co-accused persons have already been granted

privilege of bail.

Considering aforesaid facts and circumstances as well as

submissions of the parties, let the petitioners, Sonu Kumar and

Vikky Kumar, be released on bail on furnishing bail bonds of Rs

10,000/- each with two sureties of the like amount each to the

satisfaction of the Chief Judicial Magistrate, Patna in Shastrinagar

P.S. Case no. 121/2011.

      shahid                                     (Hemant Kumar Srivastava,J)