IN THE HIGH COURT OF JUDICATURE AT PATNA
Criminal Miscellaneous No.29296 of 2011
Santosh Kumar Singh
Versus
The State Of Bihar
----------------------------------
2 16.9.2011 Heard learned counsel for the parties.
The submission of learned counsel for
the petitioner is that co-accused Sunil Kumar
Sah having identical allegation to that of the
petitioner has been allowed bail vide
Cr.Misc.No. 24911 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
Sub-Divisional Judicial Magistrate, Pupri at
Sitamarhi in Sursand P.S. Case No. 71/2011.
AI ( Mandhata Singh, J.)