High Court Patna High Court - Orders

Bam Sharma vs State Of Bihar on 7 April, 2011

Patna High Court – Orders
Bam Sharma vs State Of Bihar on 7 April, 2011
                      IN THE HIGH COURT OF JUDICATURE AT PATNA
                                 Cr.Misc. No.39891 of 2010
                                     BAM SHARMA
                                           Versus
                                    STATE OF BIHAR
                                            -----

05. 07.04.2011 Heard learned counsel for the petitioner and the state.

Similarly situated co-accused Bhutai Sharma has been

allowed bail vide Cr. Misc. No.41069 of 2005 by a bench of this

court, taking that into consideration petitioner is also allowed bail.

Petitioner was found absconder for which petitioner also remained

in custody since 30.4.2010.

Accordingly, let the 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 the Chief Judicial

Magistrate, Jehanabad in connection with Kurtha P. S. Case No.39

of 2005.

Vikash                                             (Mandhata Singh, J.)