High Court Patna High Court - Orders

Nandlal Sah @ Nand Kishore Sah vs The State Of Bihar on 18 August, 2011

Patna High Court – Orders
Nandlal Sah @ Nand Kishore Sah vs The State Of Bihar on 18 August, 2011
                     IN THE HIGH COURT OF JUDICATURE AT PATNA
                          Criminal Miscellaneous No.26435 of 2011
                              Nandlal Sah @ Nand Kishore Sah
                                           Versus
                                    The State Of Bihar

2/   18.08.2011

Heard learned counsel for the petitioner and learned

counsel for the State.

Having similar allegations, co-accused Kamleshwari

Sah has already been allowed bail by a Bench of this Court vide Cr.

Misc. No. 18375 of 2011.

Taking the same into consideration, prayer of the

petitioner for bail is allowed.

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 C.J.M., Madhepura in

connection with Bihariganj P.S. Case No. 157 of 2010.

     Shail                                                (Mandhata Singh, J.)