Patna High Court Cr.Misc. No.28547 of 2011 (2) dt.06-09-2011
IN THE HIGH COURT OF JUDICATURE AT PATNA
Criminal Miscellaneous No.28547 of 2011
======================================================
Anand Vardhan Singh
.... .... Petitioner/s
Versus
The State Of Bihar
.... .... Opposite Party/s
======================================================
CORAM: HONOURABLE MR. JUSTICE MANDHATA SINGH
ORAL ORDER
(Per: HONOURABLE MR. JUSTICE MANDHATA SINGH)
2 06-09-2011 Heard learned counsel for the petitioner and learned
counsel for the State.
Having similar allegations, co-accused, Dhirendra
Kumar Singh has already been allowed bail by a Bench of this
Court vide Cr. Misc. No. 8264 of 2010.
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 J.M., Ist
Class, Sitamarhi in connection with Sitamarhi P.S. Case No. 204
of 2009, G.R. No. 9771 of 2009 and Tr. No. 1328 of 2011.
(Mandhata Singh, J)
Shailendra Bhushan
Prasad/-