High Court Patna High Court - Orders

Chottu Kumar vs The State Of Bihar on 1 July, 2011

Patna High Court – Orders
Chottu Kumar vs The State Of Bihar on 1 July, 2011
                     IN THE HIGH COURT OF JUDICATURE AT PATNA
                                  Cr.Misc. No.16702 of 2011
                                        CHOTTU KUMAR
                                               Versus
                                       The State Of Bihar
                                             -----------

3 01.07.2011 Heard learned counsel for the petitioner as well

as learned Additional Public Prosecutor for the state.

Taking into consideration that the petitioner is

named in the first information report only on the basis of

suspicion and having similar allegation, co-accused, Sujeet

Kumar has already been granted bail by another bench of

this court vide order dated 10.03.2011 passed in Cr. Misc.

No. 5446 of 2011, let the petitioner, namely, Chottu Kumar

be released on bail on furnishing bail bonds of Rs 10,000/-

(ten thousand) with two sureties of the like amount each in

connection with Sessions Trial No. 82 of 2011 arising out of

Saharsa (Sadar) P.S. Case No. 229 of 2010 to the

satisfaction of Sri K.G. Dwivedi, Special Judge-cum-

Additional District Judge-I, Saharsa.

AKV/-                                             (Hemant Kumar Srivastava,J.)