IN THE HIGH COURT OF JUDICATURE AT PATNA
Criminal Miscellaneous No.27292 of 2011
Balgovind Thakur @ Munshi Thakur @ Balgovind Sharma
Versus
The State Of Bihar
----------------------------------
03. 20.10.2011 Heard learned counsel for the petitioner and learned
counsel for the State.
Learned counsel for the petitioner submits that similar
situated co-accused person has been allowed bail by another Bench of
this Court vide Cr. Misc. No.24133 of 2011.
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 Chief Judicial Magistrate, Nawada in connection
with Rajauli P. S. Case No.43 of 2011.
Vikash ( Mandhata Singh, J.)