IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.19038 of 2011
Bhim Kumar, S/O-Late Sitaram Mahto
Versus
The State Of Bihar Through Vig
-----------
02 30.06.2011 Heard learned counsel for the petitioner as well as
learned Additional Public Prosecutor for the State.
Petitioner is said to be identifier of the
beneficiaries and admittedly, having similar allegation, some co-
accused persons are enjoying the privilege of anticipatory bail.
Considering the aforesaid facts and circumstances
as well as submissions of the parties, let the petitioner be
released on bail on furnishing bail bonds of Rs. 10,000/- (Ten
Thousand) with two sureties of the like amount each to the
satisfaction of Special Judge, Vigilance 1 st, Patna in connection
with Special Case No. 88 of 2007 arising out of Vigilance P.S.
Case No. 132 of 2007.
Shahzad ( Hemant Kumar Srivastava, J.)