IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.43506 of 2010
BHUPENDRA MANDAL
Versus
THE STATE OF BIHAR
-----------
2 18.01.2011 Heard learned counsel for the petitioner as well as
learned counsel for the state.
The petitioner seeks bail in connection with Harpur
P.S. Case No. 22 registered under section-302/34 of the Indian
Penal Code.
Having considered this aspect of the matter that on
similar situated fact, co-accused, Indradeo Mandal and
Bindeshwari Mandal have already been granted privilege of
bail, the petitioner, namely, Bhupendra Mandal 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 in
connection with Harpur P. S. Case No. 22 of 2008 to the
satisfaction of Chief Judicial Magistrate, Munger.
AKV/- (Hemant Kumar Srivastava,J.)