IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.1825 of 2011
TAPESHWAR BIND
Versus
THE STATE OF BIHAR
2 01.03.2011
Heard learned counsel for the petitioner as well as learned
Addl. P.P. for the State assisted by learned counsel for the informant.
Taking into consideration that having similar allegation co-
accused persons Makeshwar Bind and Nand Lal Bind have already
been granted bail by another bench of this court vide order dated
7.2.2011 passed in Cr. Misc. no. 4162 of 2011, let the petitioner,
Tapeshwar Bind 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 Addl. Sessions Judge FTC No. II, Munger in
Sessions Case no. 865/2010 arising out of Dharhara P.S. Case no.
92/2010.
Shahid (Hemant Kumar Srivastava,J.)