IN THE HIGH COURT OF JUDICATURE AT PATNA
Criminal Miscellaneous No.20211 of 2011
Mithun Kumar
Versus
The State Of Bihar
----------------------------------
03. 24.08.2011 Heard learned counsel for the petitioner and
learned counsel for the State.
Learned counsel for the petitioner submits that
similarly situated co-accused person has been allowed bail
by another Bench of this Court vide Cr. Misc. No.19256 of
2011.
Taking that into consideration petitioner is also
allowed the same privilege.
Accordingly, 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 the Chief Judicial Magistrate, Lakhisarai
in connection with Barhiya P. S. Case No.166 of 2010.
Vikash (Mandhata Singh, J.)