IN THE HIGH COURT OF JUDICATURE AT PATNA
Criminal Miscellaneous No.30753 of 2011
=============================================
Batar Rai @ Batar Ray
…. …. Petitioner/s
Versus
The State of Bihar
…. …. Opposite Party/s
=============================================
2 29-09-2011 Heard learned counsel for the petitioner and learned
counsel for the State, Mr. Rajendra Singh Shastri.
Having similar allegations, co-accused namely, Gopal
Rai and Awadhesh Rai have already been granted bail by a Bench
of this Court vide Cr. Misc. No. 33313 of 2008 and Cr. Misc.
29625 of 2008 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 Additional
District & Sessions Judge-II, Rohtas at Sasaram in connection with
Sessions Trial No. 140 of 2011 arising out of Kargahar P.S. Case
No. 153 of 2004.
Shailendra Bhushan (Mandhata Singh, J.)
Prasad/-