IN THE HIGH COURT OF JUDICATURE AT PATNA
Criminal Miscellaneous No.20317 of 2011
Binod Rai
Versus
The State Of Bihar
----------------------------------
3 8.8.2011 Heard learned counsel for the parties.
The submission of learned counsel for
the petitioner is that co-accused Ram Milan Sah
having identical allegation to that of the
petitioner has been allowed bail by a Bench of
this Court vide Cr.Misc.No. 17258 of 2011.
Taking that into consideration, the
above named petitioner is directed to 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
Additional Sessions Judge, F.T.C. I, Vaishali
at Hajipur in Baligaon P.S. Case No. 25/2002.
AI ( Mandhata Singh, J.)