IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.10036 of 2011
1. Prem Chand Ram
2. Shambhu Ram
------------------------ Petitioners
Versus
The State Of Bihar
-----------
3 12.7.2011 Heard learned counsel for the parties.
The submission of learned counsel for
the petitioners is that co-accused Pappu Kumar,
having identical allegation to that of the
petitioners, has been allowed bail vide
Cr.Misc.No.9199 of 2011.
Taking that into consideration, the
above named petitioners are directed to 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, Siwan in Mirwa
(Jiradei) P.S. Case No. 210/10.
AI ( Mandhata Singh, J.)