IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.29966 of 2010
SUNIL SADA & ANR
Versus
STATE OF BIHAR
-----------
2. 18.08.2010 Heard the learned counsel for the petitioner
and the counsel appearing for the state.
It would appear from perusal of the F.I.R.
that only suspicion has been raised against the
petitioners and co-accused Ganga Sada who has
already been granted bail by one of the benches of this
court vide order dated 02.02.2010 passed in Cr. Misc.
No. 2015 of 2010.
In the aforesaid facts and circumstances of
the case, the petitioners, namely, Sunil Sada and Anil
Sada @ Pappu 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 in
connection with Nauhatta P.S. Case No. 104 of 2007
to the satisfaction of Chief Judicial Magistrate,
Saharsa.
AKV/ (Hemant Kumar Srivastava,J.)