Patna High Court – Orders
Takeshwar Tanti vs The State Of Bihar on 17 November, 2011
IN THE HIGH COURT OF JUDICATURE AT PATNA
Criminal Miscellaneous No.30334 of 2011
Takeshwar Tanti
Versus
The State Of Bihar
----------------------------------
For the State: Mr. Sunil Kumar Pandey, A.P.P.
—-
3 17.11.2011 Heard counsel for the parties.
The submission of learned counsel for
the petitioner is that co-accused Makeshwar
Tanti having identical allegation to that of
the petitioner has been allowed bail vide
Cr.Misc.No. 21864 of 2011.
Taking that into consideration, the
above named petitioner is directed to 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
Chief Judicial Magistrate, Jamui in Sikandra
P.S. Case No. 169/2010.
AI ( Mandhata Singh, J.)