IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.17613 of 2011
PRASHANT BHARATI
Versus
THE STATE OF BIHAR
-----------
3 23.6.2011 Heard learned counsel for the parties.
The submission of learned counsel for
the petitioner is that co-accused Krishna Singh
having identical allegation to that of the
petitioner has been allowed bail vide
Cr.Misc.No. 42555 of 2010.
Thus, having regard to the facts and
circumstances of the case, 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 1st Additional Sessions Judge,
Bettiah (West Champaran) in S.Tr.no. 485/2009
arising out of Bettiah Town P.S. Case No.
135/2009.
AI ( Mandhata Singh, J.)