IN THE HIGH COURT OF JUDICATURE AT PATNA
Criminal Miscellaneous No.29742 of 2011
=============================================
Manoj Sah @ Manoj Sao
…. …. Petitioner/s
Versus
The State Of Bihar
…. …. Opposite Party/s
=============================================
3 22-11-2011 Heard learned counsel for the petitioner and learned
counsel for the State.
Having similar allegations, several co-accused
persons have already been allowed bail by different Benches of
this Court vide Cr. Misc. No. 3144 of 2008, Cr. Misc. No. 24715
of 2006, Cr. Misc. No. 30268 of 2006 and Cr. Misc. No. 6239 of
2007.
Hence, prayer of the petitioner for bail is allowed.
Let the above named petitioner be released 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.,
Begusarai in connection with Bakhri P.S. Case No. 120 of 2005.
(Mandhata Singh, J)
Shailendra Bhushan
Prasad/-