High Court Patna High Court - Orders

Krishnandan Thakur vs The State Of Bihar on 5 July, 2011

Patna High Court – Orders
Krishnandan Thakur vs The State Of Bihar on 5 July, 2011
                  IN THE HIGH COURT OF JUDICATURE AT PATNA
                                Cr.Misc. No.19216 of 2011
                          Krishnandan Thakur, S/O-Kapildeo Thakur
                                             Versus
                                     The State Of Bihar
                                           -----------

02 05.07.2011 Heard learned counsel for the petitioner as well

as learned Additional Public Prosecutor for the State.

Taking into consideration that petitioner is

languishing in jail custody since 04.09.2010 and having similar

allegation, one co-accused Chandan Jee @ Ajay Ujjawal @

Chandra Shekhar Azad @ Chandan in whose confessional

statement name of this petitioner appeared in this case, has

already been granted privilege of bail, 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 Tekari P.S. Case No. 126 of 2010.

        Shahzad                            ( Hemant Kumar Srivastava, J.)