IN THE HIGH COURT OF JUDICATURE AT PATNA
Criminal Miscellaneous No.31615 of 2011
Bhukhari Yadav @ Bhukani Yadav
Versus
The State Of Bihar
----------------------------------
02. 30.09.2011 Heard learned counsel for the petitioner and
learned counsel for the State.
Learned counsel for the petitioner submits that
similarly situated co-accused has been allowed bail by this
Court vides Cr. Misc. No.14760 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, Munger in
connection with Bariarpur P. S. Case No.134 of 2010.
Vikash (Mandhata Singh, J.)