High Court Patna High Court - Orders

Amresh Mahato vs State Of Bihar on 14 September, 2010

Patna High Court – Orders
Amresh Mahato vs State Of Bihar on 14 September, 2010
                     IN THE HIGH COURT OF JUDICATURE AT PATNA
                            Cr.Misc. No.33909 of 2010
                                  AMRESH MAHATO
                                      Versus
                                The STATE OF BIHAR
                                      ------

2/ 14.09.2010 Heard learned counsel for the petitioner and learned

counsel for the State.

Co-accused, Surendra Prasad has already been granted

bail standing on footing of this petitioner by a Bench of this Court

vide Cr. Misc. No. 26681 of 2010.

In such view of the matter, let the above named

petitioner be released on bail on furnishing bail bond of Rs. 10,000/-

with two sureties of the like amount to the satisfaction of F.T.C.

No.-II, Gaya in connection with G.R. No. 1068 of 2008 (S.Tr. No.

294 of 2009) arising out of Imamganj P.S. Case No. 61 of 2008.

shail                                         (Mandhata Singh, J.)