High Court Patna High Court - Orders

Surendra Kumar Singh vs The State Of Bihar on 8 July, 2011

Patna High Court – Orders
Surendra Kumar Singh vs The State Of Bihar on 8 July, 2011
                     IN THE HIGH COURT OF JUDICATURE AT PATNA
                                  Cr. Misc. No.20235 of 2011
                                      Surendra Kumar Singh
                                               Versus
                                        The State Of Bihar
                                              -----------

2/ 08.07.2011 Heard learned counsel for the petitioner and learned

counsel for the State.

Having similar allegations, co-accused person namely,

Ram Narayan Sharma has already been granted bail by this Court

vide Cr. Misc. no. 45069 of 2010.

Taking that into consideration, prayer of the petitioner

for bail is allowed.

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

C.J.M./S.D.J.M., Jehanabad in connection with Mahendia P.S.

Case No. 86 of 2010.

Shail                                          ( Mandhata Singh, J.)