High Court Patna High Court - Orders

Shashi Kumar Rai vs The State Of Bihar on 15 March, 2011

Patna High Court – Orders
Shashi Kumar Rai vs The State Of Bihar on 15 March, 2011
                  IN THE HIGH COURT OF JUDICATURE AT PATNA
                               Cr.Misc. No.3082 of 2011
                                  SHASHI KUMAR RAI
                                           Versus
                                THE STATE OF BIHAR
                                         -----------

2 15.03.2011 Heard learned counsel for the petitioner as well as

learned counsel for the state.

Taking into consideration that having more or less

similar allegation, one co-accused, namely, Ranjeet Kumar has

already been granted privilege of bail by this court vide order

dated 07.01.2011 passed in Cr. Misc. No. 43062 of 2010, let

the petitioner, namely, Shashi Kumar Rai be released on bail on

furnishing bail bond of Rs 10,000/- (ten thousand) with two

sureties of the like amount each in connection with Pirbahore

P.S. Case No. 58 of 2010 to the satisfaction of Smt Namita

Chandra, J.M. Patna.

         AKV/-                                (Hemant Kumar Srivastava,J.)