IN THE HIGH COURT OF JUDICATURE AT PATNA
Criminal Miscellaneous No.29228 of 2011
Raj Kumar Yadav
Versus
The State Of Bihar
----------------------------------
2 13.9.2011 Heard learned counsel for the parties.
The submission of learned counsel for
the petitioner is that co-accused Sanjai Rai
and Raju Paswan having identical allegation to
that of the petitioner have been allowed bail
vide Cr.Misc.No. 26184 of 2011.
Taking that into consideration, the
above named petitioner is directed to 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
Rail Judicial Magistrate, Barauni, District
Begusarai in Begusarai R.P.F. case no. 2/2011.
AI ( Mandhata Singh, J.)