IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.33909 of 2010
AMRESH MAHATO
Versus
The STATE OF BIHAR
------
2/ 14.09.2010 Heard learned counsel for the petitioner and learned
counsel for the State.
Co-accused, Surendra Prasad has already been granted
bail standing on footing of this petitioner by a Bench of this Court
vide Cr. Misc. No. 26681 of 2010.
In such view of the matter, let the above named
petitioner be released on bail on furnishing bail bond of Rs. 10,000/-
with two sureties of the like amount to the satisfaction of F.T.C.
No.-II, Gaya in connection with G.R. No. 1068 of 2008 (S.Tr. No.
294 of 2009) arising out of Imamganj P.S. Case No. 61 of 2008.
shail (Mandhata Singh, J.)