IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.8866 of 2011
KARA @ KARU CHAUHAN
Versus
THE STATE OF BIHAR
-----------
3 13.04.2011 Heard learned counsel for the petitioner as well as
learned Additional Public Prosecutor for the State.
Taking into consideration that in a similar allegation one
co-accused namely, Yugesh Chauhan has already been granted
privilege of bail by this Court and furthermore, none of the person
has seen the actual killing of the deceased, 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 Chief Judicial Magistrate, Gaya in connection with
Paraiya P.S. Case No. 99 of 2010.
( Hemant Kumar Srivastava, J.)
Prakash