IN THE HIGH COURT OF JUDICATURE AT PATNA
Criminal Miscellaneous No.30346 of 2011
Rohit Sada
Versus
The State Of Bihar
-------
For the State: Mr. Rajendra Singh Shastri, APP
——-
3 20.10.2011 Heard counsel for the parties.
The submission of learned counsel for
the petitioner is that co-accused Suresh Singh
having identical allegation to that of the
petitioner has been allowed bail vide
Cr.Misc.No. 1994 of 2010.
Taking that into consideration, the
above named petitioner is directed to 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
Asstt. Sessions Judge-3, Khagaria in Khagaria
Mufassil P.S. Case No. 396 of 2005.
AI ( Mandhata Singh, J.)