IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.28654 of 2010
SANTOSH KUMAR @ TATARAHWA
Versus
STATE OF BIHAR
-----------
5 6.4.2011 Heard learned counsel for the parties.
The submission of learned counsel for
the petitioner is that co-accused Arun Paswan
having identical allegation to that of the
petitioner has been allowed bail vide
Cr.Misc.No. 14952 of 2010.
Taking that into consideration, 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 Chief Judicial
Magistrate, Nawada in Nawada P.S. Case No. 339
of 2009.
AI ( Mandhata Singh, J.)