IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.3082 of 2011
SHASHI KUMAR RAI
Versus
THE STATE OF BIHAR
-----------
2 15.03.2011 Heard learned counsel for the petitioner as well as
learned counsel for the state.
Taking into consideration that having more or less
similar allegation, one co-accused, namely, Ranjeet Kumar has
already been granted privilege of bail by this court vide order
dated 07.01.2011 passed in Cr. Misc. No. 43062 of 2010, let
the petitioner, namely, Shashi Kumar Rai be released on bail on
furnishing bail bond of Rs 10,000/- (ten thousand) with two
sureties of the like amount each in connection with Pirbahore
P.S. Case No. 58 of 2010 to the satisfaction of Smt Namita
Chandra, J.M. Patna.
AKV/- (Hemant Kumar Srivastava,J.)