IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.21924 of 2008
BAJRANG PANDEY @ BAJRANGI PANDEY
Versus
THE STATE OF BIHAR
-----------
2 9.7.2008 Heard.
The petitioner was earlier refused bail on 6.11.2007 vide
Cr.Misc.No.45905/2007 with an observation that he may renew his prayer for
baill after six months.
In this case co-accused Guddu Pandey has been granted bail by
this Court.
In view of earlier observations, the petitioner named above is
directed to 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
Chief Judicial Magistrate, Bhojpur, Ara, in connection with Charpokhari
P.S.Case No.131/2005 provided that the petitioner should furnish an
undertaking in the court below that he will not interfere in the trial in course of
examination of the witnesses.
SKBOSE (Subash Chandra Jha)