High Court Patna High Court - Orders

Manoj Choudhary vs The State Of Bihar on 31 March, 2011

Patna High Court – Orders
Manoj Choudhary vs The State Of Bihar on 31 March, 2011
                  IN THE HIGH COURT OF JUDICATURE AT PATNA
                               Cr.Misc. No.9274 of 2011
                                 MANOJ CHOUDHARY
                                           Versus
                                THE STATE OF BIHAR
                                         -----------

2 31.03.2011 Heard learned counsel for the petitioner as well as

learned counsel for the state.

Admittedly, co-accused, Lal Mohan Choudhary and

petitioner opened fire on the deceased but above-said co-

accused, Lal Mohan Choudhary @ Butai Choudhary has

already been granted privilege of bail by another bench of this

court vide order dated 18.03.2011 passed in Cr. Misc.

No.37192 of 2010.

To maintain the parity of justice as well as in view of

submission advanced on behalf of the parties, let the petitioner,

namely, Manoj Choudhary be released on bail on furnishing bail

bond of Rs 10,000/- (ten thousand) with two sureties of the like

amount each in connection with Sessions Trial No. 10 of 2010

arising out of Khizersarai P.S. Case No. 57 of 2009 to the

satisfaction of Additional Sessions Judge-Ist, Gaya.

         AKV/-                                (Hemant Kumar Srivastava,J.)