High Court Patna High Court - Orders

Babban Singh vs State Of Bihar on 31 March, 2011

Patna High Court – Orders
Babban Singh vs State Of Bihar on 31 March, 2011
                     IN THE HIGH COURT OF JUDICATURE AT PATNA
                                  Cr. Misc. No.35046 of 2010
                                        BABBAN SINGH
                                               Versus
                                       STATE OF BIHAR
                                             -----------

4/ 31.03.2011 Heard learned counsel for the petitioner and learned

counsel for the State.

Having similar allegations, co-accused person namely,

Malti Devi has already been granted bail by a Bench of this Court

vide Cr. Misc. no. 20952 of 2010.

Taking that into consideration, prayer of the petitioner

for bail 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.,

Siwan in connection with Barhariya P.S. Case No. 07 of 2010.

Shail                                          ( Mandhata Singh, J.)