IN THE HIGH COURT OF JUDICATURE AT PATNA
Criminal Miscellaneous No.21890 of 2011
Kamlesh Yadav
Versus
The State Of Bihar
----------------------------------
03. 12.08.2011 Heard learned counsel for the petitioner and
learned counsel for the State.
Learned counsel for the petitioner submits that
similarly situated co-accused persons have been allowed
bail by other Benches of this court vide Cr. Misc.
No.11079 of 2011 and Cr. Misc. No.9847 of 2011.
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 Additional Sessions Judge, F.T.C.-II,
Kaimur at Bhabua in connection with Sessions Trial
No.151 of 2011 arising out of Chainpur P. S. Case No.166
of 2010.
Vikash (Mandhata Singh, J.)