IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr. Misc. No.35046 of 2010
BABBAN SINGH
Versus
STATE OF BIHAR
-----------
4/ 31.03.2011 Heard learned counsel for the petitioner and learned
counsel for the State.
Having similar allegations, co-accused person namely,
Malti Devi has already been granted bail by a Bench of this Court
vide Cr. Misc. no. 20952 of 2010.
Taking that 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 C.J.M.,
Siwan in connection with Barhariya P.S. Case No. 07 of 2010.
Shail ( Mandhata Singh, J.)