IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.43649 of 2010
Chunnu Gope
Versus
The State Of Bihar
-----------
3 14.7.2011 Heard learned counsel for the parties.
The submission of learned counsel for
the petitioner is that co-accused Dilip Kumar
having identical allegation to that of the
petitioner has been allowed bail by another
Bench of this Court vide Cr.Misc.No. 12936 of
2010.
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 Chief
Judicial Magistrate, Nalanda in Bihar P.S. Case
No. 23/2010.
AI ( Mandhata Singh, J.)