High Court Patna High Court - Orders

Rajdeo Rai @ Hathtutla vs The State Of Bihar on 21 June, 2011

Patna High Court – Orders
Rajdeo Rai @ Hathtutla vs The State Of Bihar on 21 June, 2011
                    IN THE HIGH COURT OF JUDICATURE AT PATNA
                                 Cr.Misc. No.14811 of 2011
                               RAJDEO RAI @ HATHTUTLA
                                              Versus
                                    THE STATE OF BIHAR
                                            -----------

02/ 21.06.2011 Heard learned counsel for the petitioner as well as learned

Addl. Public Prosecutor for the State.

Taking into consideration that the petitioner is not named in

the first information report and his name appeared in this case in the

confessional statement of co-accused and having similar allegation

one co-accused Tuntun Sao has already been granted privilege of bail

by another bench of this court vide order dated 17.3.2011 passed in

Cr. Misc. no. 42497/2010, let the petitioner, Rajdeo Rai @ Hathtutla,

be released on bail on furnishing bail bonds of Rs 10,000/- with two

sureties of the like amount each to the satisfaction of Sri Pranav

Shankar, Judicial Magistrate, Ist Class, Danapur (Patna) in Bihta P.S.

Case no. 114/2010.

      shahid                                                 (Hemant Kumar Srivastava,J)