IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr. Misc. No.10425 of 2011
Manoj Kumar
Versus
The State Of Bihar
-----------
3/ 12.07.2011 Heard learned counsel for the petitioner and
learned counsel for the State.
Having similar allegations, co-accused persons
namely, Rahul Kumar Yadav and Puja Srivastava @ Sweeta
@ Renu have already been granted bail by a Bench of this
Court vide Cr. Misc. No. 18181 of 2011 and Cr. Misc. No.
19187 of 2011 respectively.
Taking the same 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 C.J.M., Patna in connection with Patrakar Nagar P.S.
Case No. 209 of 2010.
shail (Mandhata Singh, J.)