IN THE HIGH COURT OF JUDICATURE AT PATNA
Criminal Miscellaneous No.30724 of 2011
Sanjeet Sharma
Versus
The State Of Bihar
----------------------------------
2 29.9.2011 Heard counsel for the parties.
Having similar allegation, wife of
deceased has been allowed bail vide
Cr.Misc.No.17877 of 2011.
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
Chief Judicial Magistrate, Saharsa in
Bakhtiyarpur P.S. Case No. 229/2010.
AI ( Mandhata Singh, J.)