IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.21403 of 2011
Tinku Rai
Versus
The State Of Bihar
-----------
02. 19.07.2011 Heard learned counsel for the petitioner and
learned counsel for the State.
Learned counsel for the petitioner submits that
similarly situated co-accused person has been allowed bail
by another bench of this court vides Cr. Misc. No.5244 of
2011.
Taking that into consideration petitioner is also
allowed the same privilege.
Accordingly, 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 the Addl. Sessions Judge-II, Chapra, Siwan in
connection with Bhagwan Bazar P. S. Case No.137 of 2009
(S. Tr. No.236 of 2011).
Vikash (Mandhata Singh, J.)