IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr. Misc. No.20235 of 2011
Surendra Kumar Singh
Versus
The State Of Bihar
-----------
2/ 08.07.2011 Heard learned counsel for the petitioner and learned
counsel for the State.
Having similar allegations, co-accused person namely,
Ram Narayan Sharma has already been granted bail by this Court
vide Cr. Misc. no. 45069 of 2010.
Taking that into consideration, prayer of the petitioner
for bail is allowed.
Let the above named petitioner 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
C.J.M./S.D.J.M., Jehanabad in connection with Mahendia P.S.
Case No. 86 of 2010.
Shail ( Mandhata Singh, J.)