High Court Patna High Court - Orders

Anand Vardhan Singh vs The State Of Bihar on 6 September, 2011

Patna High Court – Orders
Anand Vardhan Singh vs The State Of Bihar on 6 September, 2011
         Patna High Court Cr.Misc. No.28547 of 2011 (2) dt.06-09-2011




                         IN THE HIGH COURT OF JUDICATURE AT PATNA
                                     Criminal Miscellaneous No.28547 of 2011
                      ======================================================
                      Anand Vardhan Singh
                                                                         .... .... Petitioner/s
                                                      Versus
                      The State Of Bihar
                                                                    .... .... Opposite Party/s
                      ======================================================

                      CORAM: HONOURABLE MR. JUSTICE MANDHATA SINGH

                                         ORAL ORDER

(Per: HONOURABLE MR. JUSTICE MANDHATA SINGH)

2 06-09-2011 Heard learned counsel for the petitioner and learned

counsel for the State.

Having similar allegations, co-accused, Dhirendra

Kumar Singh has already been allowed bail by a Bench of this

Court vide Cr. Misc. No. 8264 of 2010.

Taking the same 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 J.M., Ist

Class, Sitamarhi in connection with Sitamarhi P.S. Case No. 204

of 2009, G.R. No. 9771 of 2009 and Tr. No. 1328 of 2011.

(Mandhata Singh, J)
Shailendra Bhushan
Prasad/-