IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.2585 of 2011
SATENDRA RAI @ SIKANDAR RAI
Versus
THE STATE OF BIHAR
-----------
2 10.3.2011 Heard learned counsel for the petitioner as well as
learned Additional Public Prosecutor for the State.
Petitioner seeks bail in connection with Chowk P.S.
Case No.96/10 registered under sections 302/34 and 120B of
I.P.C. and sections 25(1-b)A/27 of Arms Act.
Taking into consideration that according to the
prosecution case itself the petitioner was only a conspirator of
the alleged occurrence and further more one co-
accused,namely, Dabloo Kumar who has been shown in the
F.I.R. as a participant, has already been granted bail by the
learned court below itself, let the aforesaid petitioner be
released on bail on furnishing bail bond of Rs.10,000/- with
two sureties of the like amount each to the satisfaction of
A.C.J.M., in connection with Chowk P.S. Case No.96/10.
Anilkr.sinha (Hemant Kumar Srivastava,J.)