IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.15735 of 2011
Sushil Srivastava
Versus
The State Of Bihar
with
Cr.Misc. No.15752 of 2011
Sita Ram Yadav
Versus
The State Of Bihar
-----------
For the State: Gulnar Begum, A.P.P.
————–
3 14.7.2011 Heard learned counsel for the parties.
Informant’s brother is shot dead in the
incident. The submission of learned counsel for
the petitioners is that there is no eye witness
of the incident save and except suspicion due to
enmity. There is no material in the case to
involve the petitioners.
Thus, having regard to the facts and
circumstances of the case, the above named
petitioners 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 to the satisfaction of Chief
Judicial Magistrate, Bhojpur, Ara in Ara Town
P.S. Case No. 22 of 2011.
AI ( Mandhata Singh, J.)