IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.33559 of 2011
1. Tufani Das, S/O-Hari Das
2. Fakruddin, S/O-Bijo Mian
Versus
The State Of Bihar
-----------
02 25.10.2011 Heard learned counsel for the petitioners as well as
learned Additional Public Prosecutor for the State.
Taking into consideration that the names of these
petitioners have come in confessional statements of co-accused
Lalchand Das and others, who have already been granted privilege of
bail by this Court and except the aforesaid materials, there is nothing
against the petitioners, let the petitioners be released on bail on
furnishing bail bonds of Rs. 10,000/- (Ten Thousand) each with two
sureties of the like amount each to the satisfaction of Sri A.K.
Pandey, Railway Judicial Magistrate, Kiul, Lakhisarai in connection
with G.R.P. Jhajha P.S. Case No. 30 of 2010.
SHAHZAD ( Hemant Kumar Srivastava, J.)