IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.22565 of 2011
Chandrachoor Singh @ Chandrachool Singh
Versus
The State Of Bihar
-----------
2 25.7.2011 Heard learned counsel for the parties.
The submission of learned counsel for
the petitioner is that case of petitioner stands
on better footing as that of co-accused Raja Ram
Singh who has already been allowed bail by a
Bench of this Court vide Cr.Misc.No. 14148/2011.
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 Chief
Judicial Magistrate, Begusarai in Nayagaon P.S.
Case No. 5 of 2010.
AI ( Mandhata Singh, J.)