IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.6947 of 2011
SAWARAK NUT, SON OF SADIQUE NUT
Versus
THE STATE OF BIHAR
-----------
02 05.04.2011 Heard learned counsel for the petitioner as well as learned
Additional Public Prosecutor for the State.
Taking into consideration that having more or less similar
allegation one co-accused has already been granted privilege of bail,
let the petitioner be released on bail on furnishing bail bonds of Rs.
10,000/- (Ten Thousand) with two sureties of the like amount each to
the satisfaction of Chief Judicial Magistrate, Siwan in connection
with Barharia P.S. Case No. 155 of 2010.
Shahzad (Hemant Kumar Srivastava, J )