High Court Patna High Court - Orders

Rajesh Murmur @ Rajesh Murmu &Amp; … vs The State Of Bihar on 18 March, 2011

Patna High Court – Orders
Rajesh Murmur @ Rajesh Murmu &Amp; … vs The State Of Bihar on 18 March, 2011
             IN THE HIGH COURT OF JUDICATURE AT PATNA
                       Cr.Misc. No.6154 of 2011
                AMRESH SINGH @ AMLET @ MANISH KUMAR
                                 Versus
                          THE STATE OF BIHAR
                                  with
                      Cr.Misc. No.6167 of 2011
           BARO KORA @ SHYAM SUNDAR KORA @ BARUNA KORA
                                 Versus
                          THE STATE OF BIHAR
                                  with
                      Cr.Misc. No.6582 of 2011
                 BINOD MARANDI AND RAJENDRA HEMBRAM
                                 Versus
                          THE STATE OF BIHAR
                                  with
                      Cr.Misc. No.6857 of 2011
                              MANTU MURMU
                                 Versus
                          THE STATE OF BIHAR
                                  with
                      Cr.Misc. No.7322 of 2011
                               BECHAN DAS
                                 Versus
                          THE STATE OF BIHAR
                                  with
                      Cr.Misc. No.7766 of 2011
                             SANJAY SINGH
                                 Versus
                          THE STATE OF BIHAR
                                  with
                      Cr.Misc. No.7945 of 2011
          RAJESH MURMUR @ RAJESH MURMU & GOPAL HEMBRAM
                                 Versus
                          THE STATE OF BIHAR
                                  with
                      Cr.Misc. No.7990 of 2011
                PRITHWIRAJ HEMBRAM @ POLICE HEMBRAM
                                 Versus
                          THE STATE OF BIHAR
                              -----------

02. 18.03.2011. The case is under Section 302 etc IPC

and considering the general and omnibus

allegation against all the accused persons

and other similarly situated accused persons

have been admitted to bail by this Court as
2

may appear from the annexed information

provided by the Computer Section of the

Court, let the above named ten petitioners in

the eight petitions be released from custody

on furnishing bond of Rs.10,000/-(ten

thousand)each with two sureties of the like

amount each to the satisfaction of Chief

Judicial Magistrate, Lakhisarai in Kajara

P.S.Case No.33 of 2010.

B.Kr.                        ( Dharnidhar Jha,J.)