IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.6154 of 2011
AMRESH SINGH @ AMLET @ MANISH KUMAR
Versus
THE STATE OF BIHAR
with
Cr.Misc. No.6167 of 2011
BARO KORA @ SHYAM SUNDAR KORA @ BARUNA KORA
Versus
THE STATE OF BIHAR
with
Cr.Misc. No.6582 of 2011
BINOD MARANDI AND RAJENDRA HEMBRAM
Versus
THE STATE OF BIHAR
with
Cr.Misc. No.6857 of 2011
MANTU MURMU
Versus
THE STATE OF BIHAR
with
Cr.Misc. No.7322 of 2011
BECHAN DAS
Versus
THE STATE OF BIHAR
with
Cr.Misc. No.7766 of 2011
SANJAY SINGH
Versus
THE STATE OF BIHAR
with
Cr.Misc. No.7945 of 2011
RAJESH MURMUR @ RAJESH MURMU & GOPAL HEMBRAM
Versus
THE STATE OF BIHAR
with
Cr.Misc. No.7990 of 2011
PRITHWIRAJ HEMBRAM @ POLICE HEMBRAM
Versus
THE STATE OF BIHAR
-----------
02. 18.03.2011. The case is under Section 302 etc IPC
and considering the general and omnibus
allegation against all the accused persons
and other similarly situated accused persons
have been admitted to bail by this Court as
2
may appear from the annexed information
provided by the Computer Section of the
Court, let the above named ten petitioners in
the eight petitions be released from custody
on furnishing bond of Rs.10,000/-(ten
thousand)each with two sureties of the like
amount each to the satisfaction of Chief
Judicial Magistrate, Lakhisarai in Kajara
P.S.Case No.33 of 2010.
B.Kr. ( Dharnidhar Jha,J.)