IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.27836 of 2011
Rungati Mishra @ Runti Jha @ Vijay Kumar Jha
Versus
The State Of Bihar
-----------
3 03-11-2011 Heard learned counsel for the petitioner and learned
Additional Public Prosecutor for the State.
Taking into consideration that the petitioner is not named in
the first information report and in course of investigation, the name of
this petitioner came in this case on the basis of hear-say evidence and
furthermore, one named accused namely, Sumit Kumar has already
been granted privilege of bail by another bench of this court, let the
petitioner, namely, Rungati Mishra @ Runti Jha @ Vijay Kumar Jha be
released on bail on furnishing bail bonds of Rs 10,000/- (ten thousand)
with two sureties of the like amount each in connection with Barahiya
P.S. Case No. 133 of 2010 to the satisfaction of Chief Judicial
Magistrate, Lakhisarai.
(Hemant Kumar Srivastava, J.)
A.K. Vishwakarma/-