IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.16702 of 2011
CHOTTU KUMAR
Versus
The State Of Bihar
-----------
3 01.07.2011 Heard learned counsel for the petitioner as well
as learned Additional Public Prosecutor for the state.
Taking into consideration that the petitioner is
named in the first information report only on the basis of
suspicion and having similar allegation, co-accused, Sujeet
Kumar has already been granted bail by another bench of
this court vide order dated 10.03.2011 passed in Cr. Misc.
No. 5446 of 2011, let the petitioner, namely, Chottu Kumar
be released on bail on furnishing bail bonds of Rs 10,000/-
(ten thousand) with two sureties of the like amount each in
connection with Sessions Trial No. 82 of 2011 arising out of
Saharsa (Sadar) P.S. Case No. 229 of 2010 to the
satisfaction of Sri K.G. Dwivedi, Special Judge-cum-
Additional District Judge-I, Saharsa.
AKV/- (Hemant Kumar Srivastava,J.)