High Court Patna High Court - Orders

Upendra Thakur vs The State Of Bihar on 22 April, 2011

Patna High Court – Orders
Upendra Thakur vs The State Of Bihar on 22 April, 2011
                     IN THE HIGH COURT OF JUDICATURE AT PATNA
                                Cr.Misc. No.42478 of 2010
                                  UPENDRA THAKUR
                                          Versus
                                 THE STATE OF BIHAR
                                         -----------

03. 22.04.2011 Heard learned counsel for the petitioner and the state.

Learned counsel for the petitioner submits that similarly

situated co-accused has been allowed bail vide Cr. Misc. No.5391

of 2010 by a bench of this court.

Taking that into consideration petitioner is also allowed

the same privilege.

Accordingly, let the petitioner above named 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, Aurangabad in connection with Deo P. S.

Case No.120 of 2009.

Shail                                       ( Mandhata Singh, J.)