High Court Patna High Court - Orders

Praduman Yadav vs The State Of Bihar on 5 July, 2011

Patna High Court – Orders
Praduman Yadav vs The State Of Bihar on 5 July, 2011
                   IN THE HIGH COURT OF JUDICATURE AT PATNA

                          Criminal Miscellanious No.42371 of 2010

             ====================================================
                           PRADUMAN YADAV - Petitioner/s(s)
                                          Versus
                         THE STATE OF BIHAR - Opposite Party/s(s)
             ====================================================
                                       Appearance :
                                 For the Petitioner/s: Mr.
                               For the Opposite Party/s: Mr.
             ====================================================
                CORAM: HONOURABLE MR. JUSTICE MANDHATA SINGH
                                    DATE: 05-07-2011
                                      ORAL ORDER

(Per: HONOURABLE MR. JUSTICE MANDHATA SINGH)

—————

06. 05.07.2011 Heard learned counsel for the petitioner and

learned counsel for the State.

Learned counsel for the petitioner submits that

similarly situated co-accused persons have been allowed bail

by another bench of this court vide Cr. Misc. No.23190 of

2001 and Cr. Misc. No.12677 of 2001.

Taking that into consideration petitioner is also

allowed the same privilege.

Accordingly, let the petitioner above named be

released on bail on furnishing bail bond of Rs.10.000/- (ten

thousand) with two sureties of the like amount each to the

satisfaction of Additional Chief Judicial Magistrate, Bagha,

West Champaran in connection with Laukaria P. S. Case

No.59 of 1999.

Vikash                                           (Mandhata Singh, J.)