IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr. Misc. No.21822 of 2011
Ranjeet Saw @ Ranjeet Shaw @ Ranjit Kumar
Versus
The State Of Bihar
-----------
2/ 26.07.2011 Heard learned counsel for the petitioner and
learned counsel for the State.
Petitioner’s earlier prayer for anticipatory bail
was refused by a different Bench of this Court vide Cr. Misc.
No. 7743 of 2011 but an option was given to approach the
regular Court raising points of marriage in the year 2002,
commitment of suicide by the deceased and allowing bail to
other accused persons of the family.
Taking the same into consideration, prayer of the
petitioner for bail is allowed.
Let the above named petitioner be enlarged 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., Nawada in connection with Akbarpur P.S. Case
No. 118 of 2010.
shail (Mandhata Singh, J.)