IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.19216 of 2011
Krishnandan Thakur, S/O-Kapildeo Thakur
Versus
The State Of Bihar
-----------
02 05.07.2011 Heard learned counsel for the petitioner as well
as learned Additional Public Prosecutor for the State.
Taking into consideration that petitioner is
languishing in jail custody since 04.09.2010 and having similar
allegation, one co-accused Chandan Jee @ Ajay Ujjawal @
Chandra Shekhar Azad @ Chandan in whose confessional
statement name of this petitioner appeared in this case, has
already been granted privilege of bail, let the petitioner be
released on bail on furnishing bail bonds of Rs. 10,000/- (Ten
Thousand) with two sureties of the like amount each to the
satisfaction of Chief Judicial Magistrate, Gaya in connection
with Tekari P.S. Case No. 126 of 2010.
Shahzad ( Hemant Kumar Srivastava, J.)