High Court Patna High Court - Orders

Ranjit Yadav vs The State Of Bihar on 15 November, 2011

Patna High Court – Orders
Ranjit Yadav vs The State Of Bihar on 15 November, 2011
                        IN THE HIGH COURT OF JUDICATURE AT PATNA
                                    Criminal Miscellaneous No.36490 of 2011
                     =============================================

Ranjit Yadav
…. …. Petitioner/s
Versus
The State Of Bihar
…. …. Opposite Party/s
=============================================

2 15-11-2011 Heard learned counsel for the petitioner and learned

counsel for the State.

Having similar allegations, co-accused Bipin Yadav

has already been granted bail by a Bench of this Court vide Cr.

Misc. No. 33217 of 2011.

Taking the same into consideration, prayer of the

petitioner 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 C.J.M.,

Naugachia, Bhagalpur in connection with Bihpur P.S. Case No.

168 of 2011.

(Mandhata Singh, J)
Shailendra Bhushan
Prasad/-