High Court Patna High Court - Orders

Sambhu Rai vs The State Of Bihar on 11 February, 2011

Patna High Court – Orders
Sambhu Rai vs The State Of Bihar on 11 February, 2011
                  IN THE HIGH COURT OF JUDICATURE AT PATNA
                               Cr.Misc. No.750 of 2011
                                      SAMBHU RAI
                                           Versus
                                THE STATE OF BIHAR
                                         -----------

2 11.02.2011 Heard learned counsel for the petitioner as well as

learned counsel for the state.

Although the petitioner is named in the FIR but

omnibus allegation of firing has been levelled against the

petitioner.

It would appear from perusal of Annexure-4 to this

petition, order dated 11.07.2007 passed in Cr. Misc. No. 28649

of 2007 that some of the co-accused persons having similar

allegation, have already been granted privilege of bail by

another Bench of this court.

In the aforesaid circumstances, the petitioner, namely,

Sambhu Rai 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 in connection with Maner P. S. Case No. 205 of

2006 to the satisfaction of Additional Chief Judicial Magistrate,

Danapur.

         AKV/-                            (Hemant Kumar Srivastava,J.)