High Court Patna High Court - Orders

Chandradeep Singh vs State Of Bihar on 30 March, 2011

Patna High Court – Orders
Chandradeep Singh vs State Of Bihar on 30 March, 2011
                 IN THE HIGH COURT OF JUDICATURE AT PATNA
                              Cr.Misc. No.39481 of 2010
                               CHANDRADEEP SINGH
                                          Versus
                                   STATE OF BIHAR
                                            with
                              Cr.Misc. No.42037 of 2010
                                   FAUDAR MISTRY
                                          Versus
                                   STATE OF BIHAR
                                        -----------

3 30.3.2011 Heard learned counsel for the parties.

The submission of learned counsel for

the petitioners is that co-accused Krishna Verma

and Jitendra Mahato having identical allegation

to that of the petitioners, have been allowed

bail vide Cr.Misc.No.38398 of 2010 and 44974 of

2010.

Taking that into consideration, 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 Chief

Judicial Magistrate, Aurangabad in Rafiganj P.S.

Case No. 29 of 2009.

AI                                                   ( Mandhata Singh, J.)