Patna High Court – Orders
Gaya Bhar vs The State Of Bihar on 30 June, 2011
IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.18032 of 2011
Gaya Bhar
Versus
The State Of Bihar
-----------
3 30.6.2011 Heard learned counsel for the parties.
Petitioner's name appearing in
confession of co-accused Somari Devi who has
already been allowed bail by another Bench of
this court vide Cr.Misc.No. 39826 of 2009.
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 Sessions Judge, 1st, Buxar in Buxar
(M) P.S. Case No. 27 of 2009.
AI ( Mandhata Singh, J.)