High Court Patna High Court - Orders

Ramakant Sahani @ Bangura vs The State Of Bihar on 22 April, 2011

Patna High Court – Orders
Ramakant Sahani @ Bangura vs The State Of Bihar on 22 April, 2011
                     IN THE HIGH COURT OF JUDICATURE AT PATNA
                                  Cr. Misc. No.9574 of 2011
                             RAMAKANT SAHANI @ BANGURA
                                              Versus
                                   THE STATE OF BIHAR
                                            -----------

2/ 22.04.2011 Heard learned counsel for the petitioner and learned

counsel for the State.

Having similar allegations, co-accused person namely,

Munna Kumar Yadav has already been granted bail by a Bench of

this Court vide Cr. Misc. no. 12951 of 2010.

Taking that into consideration, prayer of the petitioner

for bail 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 A.D.J., Ist,

Patna City in connection with S.Tr. No. 1140 of 2009 (Arising out

of Agamkuan P.S. Case no. 230 of 2008),

Shail ( Mandhata Singh, J.)