High Court Patna High Court - Orders

Dharamnath Singh @ Dharma @ … vs The State Of Bihar on 12 September, 2011

Patna High Court – Orders
Dharamnath Singh @ Dharma @ … vs The State Of Bihar on 12 September, 2011
                   IN THE HIGH COURT OF JUDICATURE AT PATNA
                        Criminal Miscellaneous No.20471 of 2011
                     Dharamnath Singh @ Dharma @ Dharmdeo Singh
                                           Versus
                                  The State Of Bihar
                              ----------------------------------

3 12.9.2011 Heard learned counsel for the parties.

The submission of learned counsel for

the petitioner is that co-accused Bhagdeo Rai

having identical allegation to that of the

petitioner has been allowed bail vide

Cr.Misc.No. 28548 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 Sri

A.K.Bhan, Judicial Magistrate, 1st Class,

Vaishali at Hajipur in Bidupur P.S. Case No.

221 of 2010.

AI                                                         ( Mandhata Singh, J.)