Patna High Court Cr.Misc. No.27157 of 2011 (2) dt.26-08-2011
IN THE HIGH COURT OF JUDICATURE AT PATNA
Criminal Miscellaneous No.27157 of 2011
======================================================
Jitendra Singh
…. …. Petitioner
Versus
The State Of Bihar
…. …. Opposite Party
======================================================
2 26-08-2011 Heard learned counsel for the petitioner as well
as learned Additional Public Prosecutor for the State.
Taking into consideration that the name of this
petitioner has come in this case on the basis of suspicion and
having similar allegation one co-accused namely Satendra
Singh has already been granted bail by another Bench of this
Court, let the petitioner be released on bail on furnishing bail
bonds of Rs. 10,000/- (Ten Thousand) with two sureties of the
like amount each to the satisfaction of the learned Chief
Judicial Magistrate, Buxar, in connection with Buxar Muffasil
P.S. Case No. 145 of 2010.
(Hemant Kumar Srivastava, J)
Bhardwaj/-