High Court Patna High Court - Orders

Manoj Kumar vs The State Of Bihar on 12 July, 2011

Patna High Court – Orders
Manoj Kumar vs The State Of Bihar on 12 July, 2011
                     IN THE HIGH COURT OF JUDICATURE AT PATNA
                                  Cr. Misc. No.10425 of 2011
                                           Manoj Kumar
                                               Versus
                                       The State Of Bihar
                                             -----------

3/ 12.07.2011 Heard learned counsel for the petitioner and

learned counsel for the State.

Having similar allegations, co-accused persons

namely, Rahul Kumar Yadav and Puja Srivastava @ Sweeta

@ Renu have already been granted bail by a Bench of this

Court vide Cr. Misc. No. 18181 of 2011 and Cr. Misc. No.

19187 of 2011 respectively.

Taking the same 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., Patna in connection with Patrakar Nagar P.S.

Case No. 209 of 2010.

shail                                        (Mandhata Singh, J.)