IN THE HIGH COURT OF JUDICATURE AT PATNA
Criminal Miscellaneous No.9362 of 2011
Birendar Mistri
Versus
The State Of Bihar
3. 10.08.2011. Heard learned counsels for the
petitioner and the State.
The petitioner is languishing in
custody since 24.11.2009 in a case
registered under Sections 395 and 397 of
the Indian Penal Code.
On 16.07.2010 vide Cr. Misc. No.
14171 of 2010 the bail application of the
petitioner was rejected on the ground that
the bail application of other similarly
situated accused person, namely, Rajesh
Yadav has been rejected vide Cr. Misc. No.
12881 of 2010.
The web copy of the order dated
13.07.2011 passed in Cr. Misc. No. 41337 of
2010 has been produced, let it be kept on
record which reflects that Rajesh Yadav has
been granted bail by a Bench of this Court.
Considering the aforesaid facts,
let the petitioner above named 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
2
of the learned F.T.C.5, Gaya, in Sessions
Trial No. 189 of 2010 in connection with
Barachatti P.S. Case No. 272 of 2009.
U. K. ( Dinesh Kumar Singh, J)