IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.42636 of 2010
BASUKI MISHRA @ BASUKI JHA
Versus
THE STATE OF BIHAR
-----
04. 07.04.2011 Heard learned counsel for the petitioner and the state.
Similarly situated co-accused person has been allowed
bail vide Cr. Misc. No.22350 of 2010 by a bench of this court,
taking that into consideration petitioner is also allowed the same
privilege.
Accordingly, let the petitioner above named 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, Madhepura in connection with Udakishanganj
P. S. Case No.23 of 2010.
Vikash (Mandhata Singh, J.)