High Court Patna High Court - Orders

Anirudh Kumar @ Guddu vs State Of Bihar on 18 August, 2011

Patna High Court – Orders
Anirudh Kumar @ Guddu vs State Of Bihar on 18 August, 2011
                      IN THE HIGH COURT OF JUDICATURE AT PATNA
                            Criminal Miscellaneous No.16680 of 2010
                                     Anirudh Kumar @ Guddu
                                                 Versus
                                           State Of Bihar
                                    ----------------------------------

Lawyer for Petitioner- Mr. Ashok Kumar Kashyap- Advocate.
Lawyer for State- Dr. Indiwar Kumari- A.P.P.

—————————————-

10. 18.08.2011 Heard learned counsel for the petitioner and learned counsel for

the State.

Learned counsel for the petitioner submits that similarly

situated co-accused person has been allowed bail by another Bench of this

Court vide Cr. Misc. No.23804 of 2010.

Taking that into consideration petitioner is also allowed the

same privilege.

Accordingly, 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 the Additional

Chief Judicial Magistrate, Patna City, Patna in connection with

Sultanganj P. S. Case No.482 of 2006.

 Vikash                                                    ( Mandhata Singh, J.)