High Court Patna High Court - Orders

Rameshwar Rai vs The State Of Bihar on 19 July, 2011

Patna High Court – Orders
Rameshwar Rai vs The State Of Bihar on 19 July, 2011
                      IN THE HIGH COURT OF JUDICATURE AT PATNA
                                 Cr.Misc. No.21439 of 2011
                                      Rameshwar Rai
                                           Versus
                                     The State Of Bihar
                                          -----------

02. 19.07.2011 Heard learned counsel for the petitioner and

learned counsel for the State.

Learned counsel for the petitioner submits that

similarly situated co-accused persons have been allowed bail

by another bench of this court vide Cr. Misc. No.6131 of

2011 with Cr. Misc. No.7388 of 2011.

Taking that into consideration petitioner is also

allowed the same privilege.

Accordingly, 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 the Sessions Judge, Bhojpur at Ara in

connection with N.D.P. S. Case No.04 of 2010 arising out of

Barhara P. S. Case No.57 of 2010.

Vikash                                                      (Mandhata Singh, J.)