IN THE HIGH COURT OF JUDICATURE AT PATNA
Criminal Miscellaneous No.35398 of 2011
=============================================
Sushil Mahto
…. …. Petitioner/s
Versus
The State Of Bihar
…. …. Opposite Party/s
=============================================
2 11-11-2011 Heard learned counsel for the petitioner and learned
counsel for the State.
The only material against this petitioner is confession
made before the Police followed by recovery but of cash (currency
notes) claimed by the petitioner and he remained in custody since
11.06.2011.
Taking the same into consideration, prayer of the
petitioner is allowed.
Let the above named petitioner 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 C.J.M.,
Purnea in connection with Barhara P.S. Case No. 50 of 2011.
(Mandhata Singh, J)
Shailendra Bhushan
Prasad/-