High Court Patna High Court - Orders

Sanjay Singh vs The State Of Bihar on 3 February, 2011

Patna High Court – Orders
Sanjay Singh vs The State Of Bihar on 3 February, 2011
                  IN THE HIGH COURT OF JUDICATURE AT PATNA
                               Cr.Misc. No.311 of 2011
                                    SANJAY SINGH
                                           Versus
                                THE STATE OF BIHAR
                                         -----------

2 03.02.2011 Heard learned counsel for the petitioner as well as

learned counsel for the state.

The petitioner seeks bail in connection with

Khizarsarai P.S. Case No. 182 of 2009 registered under

section-376/34 of the Indian Penal Code.

Since having similar allegation, co-accused, Santosh

Singh has already been granted privilege of bail vide order

dated 06.01.2011 passed in Cr. Misc. No. 36647 of 2010, the

petitioner, namely, Sanjay Singh is directed to be released on

bail on furnishing bail bond of Rs 10,000/- (ten thousand) with

two sureties of the like amount each in connection with

Khizarsarai P.S. Case No. 182 of 2009 to the satisfaction of

Chief Judicial Magistrate, Gaya.

         AKV/-                                (Hemant Kumar Srivastava,J.)