IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.23934 of 2011
Raja Sao @ Raju Sao son of Late Bhim Sao
Versus
The State Of Bihar
-----------
3. 12.09.2011 Heard learned counsel for the petitioner as well as learned
Additional Public Prosecutor for the State.
Petitioner is in jail custody since 26.02.2011 in a case
registered under Section 302, 201, 120-B/34 of the Indian Penal Code.
Taking into consideration that no specific overt-act has been
attributed against the petitioner either in the First Information Report or
in course of investigation and moreover, some co-accused persons have
already been granted privilege of bail by another bench of this Court, 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 the Chief Judicial Magistrate, Patna in connection with
Patliputra P.S. Case No. 36 of 2011.
(Hemant Kumar Srivastava, J.)
Saif /-