IN THE HIGH COURT OF JUDICATURE AT PATNA
Criminal Miscellaneous No.36490 of 2011
=============================================
Ranjit Yadav
…. …. Petitioner/s
Versus
The State Of Bihar
…. …. Opposite Party/s
=============================================
2 15-11-2011 Heard learned counsel for the petitioner and learned
counsel for the State.
Having similar allegations, co-accused Bipin Yadav
has already been granted bail by a Bench of this Court vide Cr.
Misc. No. 33217 of 2011.
Taking the same into consideration, prayer of the
petitioner 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 C.J.M.,
Naugachia, Bhagalpur in connection with Bihpur P.S. Case No.
168 of 2011.
(Mandhata Singh, J)
Shailendra Bhushan
Prasad/-