IN THE HIGH COURT OF JUDICATURE AT PATNA
Criminal Miscellaneous No.29255 of 2011
Mangni Lal Yadav
Versus
The State Of Bihar
----------------------------------
02. 15.09.2011 Heard learned counsel for the petitioner and
learned counsel for the State.
Learned counsel for the petitioner submits that
similarly situated co-accused person has been allowed bail
by another Bench of this Court vide Cr. Misc. No.19321 of
2008.
Taking that into consideration petitioner is also
allowed the same privilege.
Accordingly, let the above named petitioner 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 the Addl. Sessions Judge, F.T.C.-II,
Banka in connection with Sessions Trial No.412A of 2009
arising out of Banka (Barahat) P. S. Case No.07 of 2007.
Vikash (Mandhata Singh, J.)