IN THE HIGH COURT OF JUDICATURE AT PATNA
Criminal Miscellaneous No.27653 of 2011
Ajay Kumar Pandey
Versus
The State Of Bihar
--------
02/ 07.09.2011 Heard learned counsel for the petitioner as well as
learned Addl. Public Prosecutor for the State.
Although petitioner is named in the first information
report but no specific overt-act has been attributed against him and
furthermore, having more or less similar allegation one co-accused
namely, Anand Kumar Singh has already been granted privilege of
anticipatory bail by another bench of this court vide order dated
19.7.2011 passed in Cr. Misc. no. 20743/2011 which is evident
from perusal of annexure 3 to this petition. Furthermore, one co-
accused Vijendra Tiwari @ Vijendra Kumar Tiwari has been
released on regular bail vide order dated 27.7.2011 passed in Cr.
Misc. no. 24653/2011.
Accordingly, the petitioner, Ajay Kumar Pandey, is
directed to be released on bail on furnishing bail bonds of Rs
10,000/- with two sureties of the like amount each to the
satisfaction of the Chief Judicial Magistrate, Bhojpur at Ara in
Koilwar P.S. Case no. 05/2011.
shahid (Hemant Kumar Srivastava,J)