High Court Patna High Court - Orders

Bajrangi Sah vs The State Of Bihar on 6 July, 2011

Patna High Court – Orders
Bajrangi Sah vs The State Of Bihar on 6 July, 2011
                     IN THE HIGH COURT OF JUDICATURE AT PATNA
                                  Cr.Misc. No.19282 of 2011
                                           Bajrangi Sah
                                               Versus
                                       The State Of Bihar
                                             -----------

2 06.07.2011 Heard learned counsel for the petitioner as well

as learned Additional Public Prosecutor for the state.

Taking into consideration that one sharp edged

knife has been recovered from conscious possession of the

petitioner and co-accuseed, Sanjay Poddar has already

been granted privilege of bail by another bench of this court

vide order dated 24.06.2011 passed in Cr. Misc. No. 18360

of 2011, let the petitioner, namely, Bajrangi Sah be released

on bail on furnishing bail bonds of Rs 10,000/- (ten

thousand) with two sureties of the like amount each in

connection with Korha P.S. Case No. 58 of 2011 to the

satisfaction of Chief Judicial Magistrate, Katihar.

AKV/-                                      ( Hemant Kumar Srivastava,J.)