High Court Patna High Court - Orders

Baua Ram @ Ajeet Ram & Anr. vs The State Of Bihar on 9 September, 2011

Patna High Court – Orders
Baua Ram @ Ajeet Ram & Anr. vs The State Of Bihar on 9 September, 2011
                        IN THE HIGH COURT OF JUDICATURE AT PATNA
                                    Criminal Miscellaneous No.28633 of 2011
                     =============================================

Ram Babu Mahato
…. …. Petitioner/s
Versus
The State Of Bihar
…. …. Opposite Party/s
=============================================

–with–

Criminal Miscellaneous No.28705 of 2011
=============================================

1. Baua Ram @ Ajeet Ram

2. Sunil Kumar

3. Sujeet Kumar
…. …. Petitioner/s
Versus
The State Of Bihar
…. …. Opposite Party/s
=============================================
2 09-09-2011 Heard learned counsel for the petitioners and learned

counsel for the State.

Having similar allegations, co-accused, Upendra

Kumar has already been allowed bail by a Bench of this Court vide

Cr. Misc. No. 28414 of 2011.

Taking the same into consideration, prayer of the

petitioners for bail is allowed.

Let the above named petitioners be released on bail

on furnishing bail bond of Rs. 10,000/- (ten thousand) each with

two sureties of the like amount each to the satisfaction of C.J.M.,

Nalanda, Bihar Sharif in connection with Rajgir P.S. Case No. 100

of 2011.

Shailendra Bhushan (Mandhata Singh, J)
Prasad/-