High Court Patna High Court - Orders

Madan Gopal Pandey vs The State Of Bihar Through Vig on 20 July, 2011

Patna High Court – Orders
Madan Gopal Pandey vs The State Of Bihar Through Vig on 20 July, 2011
                IN THE HIGH COURT OF JUDICATURE AT PATNA
                             Cr.Misc. No.21569 of 2011
                                 Madan Gopal Pandey
                                          Versus
                          The State Of Bihar Through Vig
                                            with
                             Cr.Misc. No.21579 of 2011
                                 Madan Gopal Pandey
                                          Versus
                          The State Of Bihar Through Vig
                                            with
                             Cr.Misc. No.21580 of 2011
                                 Madan Gopal Pandey
                                          Versus
                          The State Of Bihar Through Vig
                                            with
                             Cr.Misc. No.21583 of 2011
                                 Madan Gopal Pandey
                                          Versus
                          The State Of Bihar Through Vig
                                            with
                             Cr.Misc. No.21584 of 2011
                                 Madan Gopal Pandey
                                          Versus
                          The State Of Bihar Through Vig
                                        -----------

2 20.7.2011 Heard learned counsel for the parties.

The submission of learned counsel for

the petitioner is that having similar allegation

same petitioner in different cases has been

allowed bail vide Cr.Misc.No. 17804 of 2011 and

other analogous cases.

Taking that into consideration, the

above named petitioner is directed to be

released on bail on furnishing bail bond of Rs.

10,000/- (ten thousand) each with two sureties

of the like amount each to the satisfaction of

Special Judge, Vigilance-I, Patna in connection
2

with Dehri (Town) P.S. Case No. 140 of 1994,

Dehri (Town) P.S. Case No. 253 of 1994, Dehri

(Town) P.S. Case No. 156 of 1994, Dehri (Town)

P.S. Case No. 132 of 1994 and Dehri (Town) P.S.

Case No. 161 of 1994.

AI                                ( Mandhata Singh, J.)