High Court Patna High Court - Orders

Sunil Yadav @ Chhotu @ Pandit vs The State Of Bihar on 26 September, 2011

Patna High Court – Orders
Sunil Yadav @ Chhotu @ Pandit vs The State Of Bihar on 26 September, 2011
                        IN THE HIGH COURT OF JUDICATURE AT PATNA
                                    Criminal Miscellaneous No.30673 of 2011
                     =============================================

Sanjay Chaubey
…. …. Petitioner/s
Versus
The State Of Bihar
…. …. Opposite Party/s
=============================================

—with—

Criminal Miscellaneous No.31648 of 2011
=============================================
Sunil Yadav @ Chhotu @ Pandit
…. …. Petitioner/s
Versus
The State of Bihar
…. …. Opposite Party/s
=============================================

2 26-09-2011 Heard learned counsel for the petitioners and learned

counsel for the State.

Having similar allegations, co-accused Kamalesh Yadav

has already been allowed bail by a Bench of this Court vide Cr.

Misc. No. 20805 of 2011.

Hence, prayer of the petitioners for bail is allowed.

Let the above named petitioners 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 C.J.M.,

Kaimur at Bhabhua in connection with Chainpur P.S. Case No. 11

of 2011.

Shailendra Bhushan (Mandhata Singh, J)
Prasad/-