IN THE HIGH COURT OF JUDICATURE AT PATNA
Criminal Miscellaneous No.29201 of 2011
Sohan Mandal
Versus
The State Of Bihar
----------------------------------
2 8.9.2011 Heard learned counsel for the parties.
Learned counsel for the petitioner submits that the earlier
bail application of the petitioner was rejected vide order dated
23.2.2011passed in Cr.Misc. No.4562/11. In the same case with similar
allegations other accused persons have been granted bail by this Court.
It is submitted that Gangiya Mandal, Shambhu Mandal, Basuli Mandal,
Mandal and Suresh Mandal have all been granted bail by this Court.
Having considered the matter, let the petitioner, Sohan
Mandal be released on bail on furnishing bail bond of Rs.10,000/- with
two sureties of the like amount each to the satisfaction of C.J.M.,
Munger in Munger Muffasil P.S.Case No.01 of 2010.
AnilKrSinha (Navaniti Prasad Singh,J.)