High Court Patna High Court - Orders

Jitendra Singh vs The State Of Bihar on 26 August, 2011

Patna High Court – Orders
Jitendra Singh vs The State Of Bihar on 26 August, 2011
        Patna High Court Cr.Misc. No.27157 of 2011 (2) dt.26-08-2011




                        IN THE HIGH COURT OF JUDICATURE AT PATNA
                                    Criminal Miscellaneous No.27157 of 2011
                     ======================================================

Jitendra Singh
…. …. Petitioner
Versus
The State Of Bihar
…. …. Opposite Party
======================================================

2 26-08-2011 Heard learned counsel for the petitioner as well

as learned Additional Public Prosecutor for the State.

Taking into consideration that the name of this

petitioner has come in this case on the basis of suspicion and

having similar allegation one co-accused namely Satendra

Singh has already been granted bail by another Bench of this

Court, let the petitioner be released on bail on furnishing bail

bonds of Rs. 10,000/- (Ten Thousand) with two sureties of the

like amount each to the satisfaction of the learned Chief

Judicial Magistrate, Buxar, in connection with Buxar Muffasil

P.S. Case No. 145 of 2010.

(Hemant Kumar Srivastava, J)

Bhardwaj/-