IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.14811 of 2011
RAJDEO RAI @ HATHTUTLA
Versus
THE STATE OF BIHAR
-----------
02/ 21.06.2011 Heard learned counsel for the petitioner as well as learned
Addl. Public Prosecutor for the State.
Taking into consideration that the petitioner is not named in
the first information report and his name appeared in this case in the
confessional statement of co-accused and having similar allegation
one co-accused Tuntun Sao has already been granted privilege of bail
by another bench of this court vide order dated 17.3.2011 passed in
Cr. Misc. no. 42497/2010, let the petitioner, Rajdeo Rai @ Hathtutla,
be released on bail on furnishing bail bonds of Rs 10,000/- with two
sureties of the like amount each to the satisfaction of Sri Pranav
Shankar, Judicial Magistrate, Ist Class, Danapur (Patna) in Bihta P.S.
Case no. 114/2010.
shahid (Hemant Kumar Srivastava,J)