High Court Patna High Court - Orders

Awadesh Yadav @ Shambhu Jee @ … vs The State Of Bihar on 15 July, 2011

Patna High Court – Orders
Awadesh Yadav @ Shambhu Jee @ … vs The State Of Bihar on 15 July, 2011
                        IN THE HIGH COURT OF JUDICATURE AT PATNA
                                      Cr.Misc. No.21127 of 2011
                     Awadesh Yadav @ Shambhu Jee @ Shankarjee @ Shyam Jee
                                                  Versus
                                          The State Of Bihar
                                                -----------

2/ 15.07.2011 Heard learned counsel for the petitioner and

learned counsel for the State.

Having similar allegations, co-accused persons

namely, Akhilesh Yadav, Bira Ravidas, Birja Yadav and Dr.

Sitaram Rajak have already been granted bail by different

Benches of this Court vide Cr. Misc. No. 15364 of 2010,

9293 of 2010, 6403 of 2010 and 9338 of 2010 respectively.

Taking that into consideration, prayer of the

petitioner for bail is allowed.

Let the above named petitioner be enlarged on

bail on furnishing bail bond of Rs. 10,000/- (ten thousand)

with two sureties of the like amount each to the satisfaction

of C.J.M., Aurangabad in connection with Salaiya P.S. Case

No. 28 of 2009.

shail                                            (Mandhata Singh, J.)