High Court Patna High Court - Orders

Santosh Kumar Singh vs The State Of Bihar on 16 September, 2011

Patna High Court – Orders
Santosh Kumar Singh vs The State Of Bihar on 16 September, 2011
                   IN THE HIGH COURT OF JUDICATURE AT PATNA
                        Criminal Miscellaneous No.29296 of 2011
                                  Santosh Kumar Singh
                                           Versus
                                  The State Of Bihar
                              ----------------------------------

2 16.9.2011 Heard learned counsel for the parties.

The submission of learned counsel for

the petitioner is that co-accused Sunil Kumar

Sah having identical allegation to that of the

petitioner has been allowed bail vide

Cr.Misc.No. 24911 of 2011.

Taking that into consideration, the

above named petitioner is directed to 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

Sub-Divisional Judicial Magistrate, Pupri at

Sitamarhi in Sursand P.S. Case No. 71/2011.

AI                                                        ( Mandhata Singh, J.)