IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.43917 of 2010
MUKESH KUMAR YADAV @ MUKESH YADAV
Versus
THE STATE OF BIHAR
-----------
2 20.01.2011 Heard learned counsel for the petitioner as well as
learned counsel for the state.
The petitioner seeks bail in connection with Bangaon
P.S. Case No. 49 of 2010 registered under sections-420,
120B/34 of the Indian Penal Code.
Having considered this aspect of the matter that on
similar situated facts, co-accused, Surya Kumar Narayan
Sudhanshu and other have already been granted privilege of
bail by another Bench of this court vide order dated 08.11.2010
passed in Cr. Misc. No. 38176 of 2010, the petitioner, namely,
Mukesh Kumar Yadav @ Mukesh Yadav 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 Bangaon P.S. Case No. 49 of 2010 to the
satisfaction of Chief Judicial Magistrate, Saharsa.
It is made clear that the conditions imposed upon the
co-accused, Surya Kumar Narayan Sudhanshu vide order
dated 08.11.2010 passed in Cr. Misc. No. 38176 of 2010 shall
apply to the petitioner also.
AKV/- (Hemant Kumar Srivastava,J.)