IN THE HIGH COURT OF JUDICATURE AT PATNA
Criminal Miscellaneous No.36959 of 2011
Rohit Kumar
Versus
The State Of Bihar
----------------------------------
2 17.11.2011 Heard counsel for the parties.
The submission of learned counsel for
the petitioner is that co-accused Guddu Kumar
having identical allegation to that of the
petitioner has been allowed bail vide
Cr.Misc.No. 31667 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
Railway Judicial Magistrate, Ara in Buxar Rail
P.S. Case No. 09/2011.
AI ( Mandhata Singh, J.)