IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.18319 of 2011
Manoj Chaudhary
Versus
The State Of Bihar
-----------
3/ 01.07.2011 Heard learned counsel for the petitioner and
learned counsel for the State.
Having similar allegations, co-accused namely,
Pradeep Thakur has already been granted bail by a Bench of
this Court vide Cr. Misc. No. 45856 of 2009.
Taking that into consideration, prayer of the
petitioner for bail is allowed.
Let the above named petitioner be enlarged on
bail on furnishing bail bond of Rs. 10,000/- (ten thousand)
with two sureties of the like amount each to the satisfaction
of Ist Additional Session Judge, Khagaria in connection with
Khagaria (Muffasil) P.S. Case No. 269 of 2004/SC No. 416
of 2010.
shail (Mandhata Singh, J.)