IN THE HIGH COURT OF JUDICATURE AT PATNA
Criminal Miscellaneous No.37258 of 2010
Sudhir Kumar Sah @ Netajee
Versus
State Of Bihar
----------------------------------
06. 12.08.2011 Heard learned counsel for the petitioner and
learned counsel for the State.
Learned counsel for the petitioner submits that
similarly situated co-accused person has been allowed bail
by another Bench of this Court vide Cr. Misc. No.9703 of
2010.
Taking that into consideration petitioner is also
allowed the same privilege.
Accordingly, let the above named petitioner 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 the Additional Sessions Judge, F.T.C.-II,
Sitamarhi in connection with Sessions Trial No.542 of
2009 arising out of Dumra P. S. Case No.05 of 2009.
Vikash (Mandhata Singh, J.)