IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.21569 of 2011
Madan Gopal Pandey
Versus
The State Of Bihar Through Vig
with
Cr.Misc. No.21579 of 2011
Madan Gopal Pandey
Versus
The State Of Bihar Through Vig
with
Cr.Misc. No.21580 of 2011
Madan Gopal Pandey
Versus
The State Of Bihar Through Vig
with
Cr.Misc. No.21583 of 2011
Madan Gopal Pandey
Versus
The State Of Bihar Through Vig
with
Cr.Misc. No.21584 of 2011
Madan Gopal Pandey
Versus
The State Of Bihar Through Vig
-----------
2 20.7.2011 Heard learned counsel for the parties.
The submission of learned counsel for
the petitioner is that having similar allegation
same petitioner in different cases has been
allowed bail vide Cr.Misc.No. 17804 of 2011 and
other analogous cases.
Taking that into consideration, the
above named petitioner is directed to be
released on bail on furnishing bail bond of Rs.
10,000/- (ten thousand) each with two sureties
of the like amount each to the satisfaction of
Special Judge, Vigilance-I, Patna in connection
2
with Dehri (Town) P.S. Case No. 140 of 1994,
Dehri (Town) P.S. Case No. 253 of 1994, Dehri
(Town) P.S. Case No. 156 of 1994, Dehri (Town)
P.S. Case No. 132 of 1994 and Dehri (Town) P.S.
Case No. 161 of 1994.
AI ( Mandhata Singh, J.)