High Court Patna High Court - Orders

Mohan Kumar vs The State Of Bihar on 8 September, 2011

Patna High Court – Orders
Mohan Kumar vs The State Of Bihar on 8 September, 2011
                   IN THE HIGH COURT OF JUDICATURE AT PATNA
                                Cr.Misc. No.27907 of 2011
                           Mohan Kumar, S/O-Shambhu Prasad Singh
                                            Versus
                                    The State Of Bihar
                                          -----------

02 08.09.2011 Heard learned counsel for the petitioner as well as

learned Additional Public Prosecutor for the State.

Taking into consideration that having similar allegation,

co-accused Abhishekh Kumar has already been granted privilege of

bail by another Bench of this Court vide order dated 22.07.2011passed

in Cr. Misc. No. 22145 of 2011, let the petitioner be released on bail

on furnishing bail bonds of Rs. 10,000/- (Ten Thousand) with two

sureties of the like amount each to the satisfaction of Sri Mithilesh

Kumar, Judicial Magistrate, 1st Class, Muzaffarpur in connection with

Bochan P.S. Case No. 56 of 2011.

     SHAHZAD                               ( Hemant Kumar Srivastava, J.)