IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.39481 of 2010
CHANDRADEEP SINGH
Versus
STATE OF BIHAR
with
Cr.Misc. No.42037 of 2010
FAUDAR MISTRY
Versus
STATE OF BIHAR
-----------
3 30.3.2011 Heard learned counsel for the parties.
The submission of learned counsel for
the petitioners is that co-accused Krishna Verma
and Jitendra Mahato having identical allegation
to that of the petitioners, have been allowed
bail vide Cr.Misc.No.38398 of 2010 and 44974 of
2010.
Taking that into consideration, let the
above named petitioners be released on bail on
furnishing bail bond of Rs. 10,000/- (ten
thousand) each with two sureties of the like
amount each to the satisfaction of Chief
Judicial Magistrate, Aurangabad in Rafiganj P.S.
Case No. 29 of 2009.
AI ( Mandhata Singh, J.)