IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.17895 of 2011
Birendra Yadav
Versus
The State Of Bihar
-----------
3 6.7.2011 Heard learned counsel for the parties.
The submission of learned counsel for
the petitioner is that co-accused Hariballabh
Yadav having identical allegation to that of the
petitioner has been allowed bail by the court
below.
Accordingly, 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 Kumar Kaushal Kishore,
Judicial Magistrate, 1st Class, Khagaria in
Gogri P.S. Case No. 18/11.
AI ( Mandhata Singh, J.)