IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr. Misc. No.9574 of 2011
RAMAKANT SAHANI @ BANGURA
Versus
THE STATE OF BIHAR
-----------
2/ 22.04.2011 Heard learned counsel for the petitioner and learned
counsel for the State.
Having similar allegations, co-accused person namely,
Munna Kumar Yadav has already been granted bail by a Bench of
this Court vide Cr. Misc. no. 12951 of 2010.
Taking that into consideration, prayer of the petitioner
for bail is allowed.
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 A.D.J., Ist,
Patna City in connection with S.Tr. No. 1140 of 2009 (Arising out
of Agamkuan P.S. Case no. 230 of 2008),
Shail ( Mandhata Singh, J.)