High Court Patna High Court - Orders

Tinku Rai vs The State Of Bihar on 19 July, 2011

Patna High Court – Orders
Tinku Rai vs The State Of Bihar on 19 July, 2011
                      IN THE HIGH COURT OF JUDICATURE AT PATNA
                                 Cr.Misc. No.21403 of 2011
                                         Tinku Rai
                                           Versus
                                     The State Of Bihar
                                          -----------

02. 19.07.2011 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 vides Cr. Misc. No.5244 of

2011.

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 Addl. Sessions Judge-II, Chapra, Siwan in

connection with Bhagwan Bazar P. S. Case No.137 of 2009

(S. Tr. No.236 of 2011).

Vikash                                                      (Mandhata Singh, J.)