IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr. Misc. No.22288 of 2011
Langar Mahato
Versus
The State Of Bihar
-----------
For the petitioner : Mr. Uday Pratap Singh
For the Union of India : Mr. Gopesh Kumar, C.G.C.
For the State : Md. Sufiyan, A.P.P.
——-
2/ 25.07.2011 Heard learned counsel for the petitioner, learned
counsel for the State and learned counsel for the Union of
India.
Having similar allegations, co-accused namely,
Ranjeet Kumar has already been granted bail by a Bench of
this Court vide Cr. Misc. No. 3653 of 2011.
Taking that into consideration, prayer of the
petitioner for bail is allowed.
Let the above named petitioner be enlarged on
bail on furnishing bail bond of Rs. 10,000/- (ten thousand)
with two sureties of the like amount each to the satisfaction
of C.J.M., East Champaran at Motihari in connection with
Ghorasahan (East Champaran) P.S. Case No. 91 of 2010.
shail (Mandhata Singh, J.)