IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.19900 of 2011
Shriram Singh @ Laden Singh @ Lado
Versus
The State Of Bihar
with
Cr.Misc. No.20682 of 2011
1. Vijay Singh
2. Ghuttar Singh
------------------------------ Petitioners
Versus
The State Of Bihar
-----------
2 5.7.2011 Heard learned counsel for the parties.
The submission of learned counsel for
the petitioners is that co-accused Sonhan Singh
having identical allegation to that of the
petitioner has been allowed bail vide
Cr.Misc.No.18919 of 2011.
Taking that into consideration, the
above named petitioners are directed to be
released on bail on furnishing bail bond of Rs.
10,000/- (ten thousand) each with two sureties
of the like amount each to the satisfaction of
Additional Chief Judicial Magistrate, Barh in
Mokama P.S. Case No. 25/11.
AI ( Mandhata Singh, J.)