IN THE HIGH COURT OF JUDICATURE AT PATNA
Criminal Miscellaneous No.33834 of 2011
======================================================
Khyali Mahto, sonof Late Thakur Mahto, resident of village Masha
Narottam Punarwas, Police Station Bairgania, District Sitamarhi
.... .... Petitioner/s
Versus
The State Of Bihar
.... .... Opposite Party/s
======================================================
CORAM: HONOURABLE JUSTICE SMT. SHEEMA ALI KHAN
ORAL ORDER
(Per: HONOURABLE JUSTICE SMT. SHEEMA ALI KHAN)
2 25-10-2011 Heard Counsel for the petitioner and the A.P.P.
representing the State.
The petitioner is an accused in a case under Section
341, 302 and 120 B of the Indian Penal Code. In connection
with this case, the petitioner is in custody since 12.05.2011.
Learned Counsel for the petitioner submits that there
are no specific allegations against the petitioner in the First
Information Report. It is also submitted that co-accused Manoj
Rai Yadav @ Manoj Kumar Yadav has been granted bail vide
order dated 20.10.2011 passed in Criminal Misc. No. 32900 of
2011.
Considering the facts aforesaid, the above named
petitioner is directed to be released on bail in Bairgania Police
Station Case No. 72 of 2011 on furnishing bail bond of Rs.
10,000/- (ten thousand) with two sureties of the like amount
2 Patna High Court Cr.Misc. No.33834 of 2011 (2) dt.25-10-2011
2/2
each to the satisfaction of the Chief Judicial Magistrate,
Sitamarhi.
(Sheema Ali Khan, J)
Prabhakar Anand/-