Ajay Kumar Pandey vs The State Of Bihar on 7 September, 2011

0
51
Patna High Court – Orders
Ajay Kumar Pandey vs The State Of Bihar on 7 September, 2011
                    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)
 

LEAVE A REPLY

Please enter your comment!
Please enter your name here