High Court Patna High Court - Orders

Manoj Chaudhary vs The State Of Bihar on 1 July, 2011

Patna High Court – Orders
Manoj Chaudhary vs The State Of Bihar on 1 July, 2011
                     IN THE HIGH COURT OF JUDICATURE AT PATNA
                                  Cr.Misc. No.18319 of 2011
                                       Manoj Chaudhary
                                              Versus
                                      The State Of Bihar
                                            -----------

3/ 01.07.2011 Heard learned counsel for the petitioner and

learned counsel for the State.

Having similar allegations, co-accused namely,

Pradeep Thakur has already been granted bail by a Bench of

this Court vide Cr. Misc. No. 45856 of 2009.

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 Ist Additional Session Judge, Khagaria in connection with

Khagaria (Muffasil) P.S. Case No. 269 of 2004/SC No. 416

of 2010.

shail                                        (Mandhata Singh, J.)