IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.35036 of 2010
Naga Sah, son of Bishwanath Sah
Versus
STATE OF BIHAR
-----------
07.12.2010 Heard learned counsel for the petitioner as
well as learned P.P. for State.
Petitioner, namely, Naga Sah seeks his bail in
connection with Mahua P.S. Case No. 210 of 2009,
registered under Section 302 and other minor sections
of the I.P.C.
Admittedly, having similar allegation co-
accused Rabin Sah and Ranjeet Sah @ Palas Sah have
already been granted bail by another Bench of this
Court by order dated 28.04.2010 vide Cr. Misc. No.
13240 of 2010.
In the aforesaid circumstances, above named
petitioner, is directed to be released on bail on
furnishing bail bonds of Rs. 10,000/ with two sureties
of the like amount each to the satisfaction of learned
Sri Avinash Sharma, Judicial Magistrate, 1st Class,
Hajipur, Vaishali in connection with Mahua P.S. Case
No. 210 of 2009.
It is made clear that the conditions imposed
2
upon co-accused, Rabin Sah and Ranjeet Sah @ Palas
Sah by order dated 28.04.2010 vide Cr. Misc. No.
13240 of 2010 shall be applied in respect of this
petitioner also.
( Hemant Kumar Srivastava, J.)
Ashwini/-