IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.19525 of 2011
Vijay Shankar Jha
Versus
The State Of Bihar
-----------
2 29.6.2011 Heard learned counsel for the parties.
The submission of learned counsel for
the petitioner is that co-accused Dhiraj Kumar
and Sridhar Mishra having identical allegation
to that of the petitioner have been allowed bail
by another Bench of this Court vide Cr.Misc.No.
3295 of 2011 with Cr.Misc.No. 3484 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
Additional Chief Judicial Magistrate, Barh in
Bakhtiyarpur P.S. Case No. 228 of 2010.
AI ( Mandhata Singh, J.)