IN THE HIGH COURT OF JUDICATURE AT PATNA
Criminal Miscellaneous No.20471 of 2011
Dharamnath Singh @ Dharma @ Dharmdeo Singh
Versus
The State Of Bihar
----------------------------------
3 12.9.2011 Heard learned counsel for the parties.
The submission of learned counsel for
the petitioner is that co-accused Bhagdeo Rai
having identical allegation to that of the
petitioner has been allowed bail vide
Cr.Misc.No. 28548 of 2011.
Taking that into consideration, the
above named petitioner is directed to 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 Sri
A.K.Bhan, Judicial Magistrate, 1st Class,
Vaishali at Hajipur in Bidupur P.S. Case No.
221 of 2010.
AI ( Mandhata Singh, J.)